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 Uttarakhand - Subsection

Section 2(20) in Uttarakhand Value Added Tax Rules, 2005

(20)"Zone" means the area within the jurisdiction of Additional Commissioner as notified under sub-rule (1) rule 3;