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 34] [Entire Act]

State of Tripura - Subsection

Section 34(2) in Tripura Value Added Tax Rules, 2005

(2)Every Superintendent of Taxes shall maintain an Assessment, Demand and Collection register in Form -XX.