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 52] [Entire Act]

State of Himachal Pradesh - Subsection

Section 52(3) in The Himachal Pradesh Value Added Tax Act, 2005

(3)All offences punishable under sub-section (1) of section 49 shall be non-cognisable and bailable.Chapter-VIII Miscellaneous