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 30(2)] [Section 30] [Entire Act] State of Haryana - Subsection Section 30(2)(c) in Haryana Tax on Entry of Goods Into Local Areas Act, 2008 (c)the assessment to tax in respect of a business owned by minors and other incapacitated persons residing outside the State;