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] [Entire Act]

State of Haryana - Section

Section 81 in Haryana Value Added Tax Rules, 2003

81. Repeal. [section 61].

- The Haryana General Sales Tax Rules, 1975, are subject to the provisions of clause (d) of sub-section (2) of section 61, hereby repealed.