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 21(4)] [Section 21] [Entire Act] State of Arunachal Pradesh - Subsection Section 21(4)(b) in Arunachal Pradesh Goods Tax Act, 2005 (b)any amount paid after he is registered in respect of purchases made while he was unregistered.