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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(b) in Gujarat Value Added Tax Rules, 2006

(b)"authorized person" means a person authorized under section 81 to appear on behalf of a dealer or a person who is required to attend before any authority under the Act;