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 31(1)] [Section 31] [Entire Act]

State of Chattisgarh - Subsection

Section 31(1)(e) in Chhattisgarh Value Added Tax Rules, 2006

(e)a dealer has not accounted for any goods in the books, registers or accounts maintained by him with a view to evade payment of lax; or