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 17A(3)] [Section 17A] [Entire Act] State of Himachal Pradesh - Subsection Section 17A(3)(ii) in Himachal Pradesh General Sales Tax Act, 1968 (ii)for the purposes of collection and recovery, be deemed to be tax under this Act;