Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 43(1)] [Section 43] [Entire Act] State of Andhra Pradesh - Subsection Section 43(1)(d) in The Andhra Pradesh Value Added Tax Act, 2005 (d)may retain any such book or record for a period of one month for determining the tax liability of a dealer or for any proceedings under the Act;