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 19A] [Entire Act]

State of Rajasthan - Subsection

Section 19A(ii) in The Rajasthan Value Added Tax Rules, 2006

(ii)rupees fifty per day subject to a maximum of rupees one thousand, in case there is no turnover of the dealer during the period under return; and