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 68] [Entire Act]

State of Haryana - Subsection

Section 68(3) in Haryana Value Added Tax Rules, 2003

(3)Every order issued by the State Government under sub-rule (1) or sub-rule (2) shall be publicised immediately after issue by uploading on the website www.haryanatax.com under the head "VAT orders".