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 37] [Entire Act]

State of Karnataka - Subsection

Section 37(2) in The Karnataka Value Added Tax Act, 2003

(2)For the purpose of this Section interest in respect of parts of a month shall be computed proportionately and month shall mean any period of thirty days.