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 2] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(24) in The Rajasthan Value Added Tax Act, 2003

(24)"out put tax" means the tax charged or chargeable under this Act by a registered dealer in respect of the sale of goods in the course of his business;