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 79] [Entire Act]

State of Chattisgarh - Subsection

Section 79(1) in Chhattisgarh Value Added Tax Rules, 2006

(1)
(a)Every dealer desirous of raising a question for determination of the rate of tax on any goods, shall make an application to the Commissioner.
(b)Every dealer making such application shall deposit a fee of rupees one hundred and enclose with the application a copy of chalan in Form 34 in proof the payment of such fee.