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 2(1)] [Section 2] [Entire Act] State of Uttar Pradesh - Subsection Section 2(1)(iii) in Uttar Pradesh Tax on Entry of Goods into Local Areas Act, 2007 (iii)purchased and a document produced in support of purchase price or transport charges and other charges, is not worthy of credence; or