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 Tripura - Subsection

Section 2(33) in Tripura Value Added Tax Act, 2004

(33)"Transporte" means a registered transport company, a carrier or a transporting agent operating transport business in Tripura in taxable goods.