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 1] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(47) in Orissa Value Added Tax Act, 2004

(47)"Self assessment" means a true and correct determination of net tax liability by a dealer in relation to any tax period;