Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 62(3)] [Section 62] [Entire Act] State of Haryana - Subsection Section 62(3)(a) in Haryana Value Added Tax Rules, 2003 (a)the consignment is covered by a copy of purchase invoice or sale bill or delivery note, as the case may be;