Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 22(1)] [Section 22] [Entire Act] State of Haryana - Subsection Section 22(1)(vi) in Haryana Value Added Tax Rules, 2003 (vi)Date(s) and number(s) of delivery note(s) issued at the time of return of the good;