Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 32(3)] [Section 32] [Entire Act]

State of Himachal Pradesh - Subsection

Section 32(3)(b) in The Himachal Pradesh Value Added Tax Act, 2005

(b)in any other case, within a period of ninety days from the date of seizure,