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 43] [Entire Act]

State of Madhya Pradesh - Subsection

Section 43(5) in The M.P. Vanijyik Kar Adhiniyam, 1994

(5)Every registered dealer referred to in sub-sections (3) and (4) shall maintain a separate account of purchases and consumption, use or sale of goods referred to in sub-section (3).