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]

State of Chattisgarh - Subsection

Section 2(e) in The Chhattisgarh Value Added Tax Act, 2005

(e)[ "Capital Goods" means plants, machinery and equipments directly used in the process of manufacture and/or in the course of business excluding such equipments as may be notified;] [Substituted by C.G. Act No. 2 of 2006.]