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 Haryana - Subsection

Section 2(9) in The Haryana Local Area Development Tax Act, 2000

(9)"entry of goods into a local area" means taking or bringing goods into a local area from any place outside the State or from any place inside any other local area in the State;