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 42(5)] [Section 42] [Entire Act]

State of Uttar Pradesh - Subsection

Section 42(5)(b) in Uttar Pradesh Value Added Tax Act, 2008

(b)The amount of refund shall be made in such manner as may be prescribed.