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 49(2)] [Section 49] [Entire Act] State of Arunachal Pradesh - Subsection Section 49(2)(b) in Arunachal Pradesh Goods Tax Act, 2005 (b)every dealer shall preserve the original of all tax invoices received by him; and