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 4] [Entire Act]

State of Uttarakhand - Subsection

Section 4(3) in Uttarakhand Value Added Tax Rules, 2005

(3)The Commissioner shall have all the powers exercisable by his subordinate authorities other than the Appellate Authorities under Section 51.