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 Andhra Pradesh - Subsection

Section 2(ii) in Andhra Pradesh Value Added Tax Appellate Tribunal Regulations, 2005

(ii)'Appeal' means a memorandum of appeal to the Appellate Tribunal filed under Section 33 of the Act;