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 12] [Entire Act]

State of Uttarakhand - Subsection

Section 12(11) in Uttarakhand Value Added Tax Rules, 2005

(11)The Assessing Authority after adjusting any tax due from such casual dealer, refund the balance amount of security to him.