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 35] [Entire Act]

State of Meghalaya - Subsection

Section 35(1) in Meghalaya Value Added Tax Act, 2003

(1)Tax payable under this Act shall be paid in the manner hereinafter provided at such interval as may be prescribed.