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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(14) in The Maharashtra Value Added Tax Act, 2002

(14)"legal representative" shall have the meaning assigned to it in clause (11) of section 2 of the Code of Civil Procedure, 1908 (V of 1908);[(14-A) "Maharashtra Goods and Services Tax Act" means the Maharashtra Goods and Service Tax Act, 2017 (Maharashtra of 2017).] [Inserted by Maharashtra Act No. 42 of 2017, dated 29.5.2017.]