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 2] [Section 67] [Entire Act]

NCT Delhi - Subsection

Section 67(3) in The Delhi Value Added Tax Act, 2004

(3)No order, instruction or direction may be issued by the Commissioner to a person exercising the power to determine-
(a)a particular objection made or to be made under section 74 of this Act; or
(b)a particular question under section 84 of this Act, so as to require the person to determine the objection or answer the question of a particular person in a particular manner.