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]

NCT Delhi - Subsection

Section 2(73) in The Delhi Excise Act, 2009

(73)"VAT" means tax on sale or purchase of goods referred to in Entry 54 of the State List (List – II) of the Seventh Schedule to the Constitution.