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 67] [Entire Act]

State of Andhra Pradesh - Subsection

Section 67(6) in The Andhra Pradesh Value Added Tax Act, 2005

(6)The Commissioner may also refer any matter for opinion of the Authority for clarification without prejudice to his authority.