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 29] [Entire Act]

State of Himachal Pradesh - Subsection

Section 29(2) in The Himachal Pradesh Value Added Tax Act, 2005

(2)Every dealer referred to in sub-section (1) shall retain at his place of business all accounts, registers and documents.