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 15(2)] [Section 15] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 15(2)(d) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(d)the tax fraction of the consideration paid by the registered dealer for the goods.