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 3] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(13) in The Rajasthan Value Added Tax Act, 2003

(13)"exempted goods" means any goods exempted from tax in accordance with the provisions of this Act;