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 11(1)] [Section 11] [Entire Act] State of Chattisgarh - Subsection Section 11(1)(c) in The Chhattisgarh Sthaniya Kshetra Me Mal Ke Pravesh Par Kar Adhiniyam, 1976 (c)That a Dealer is entitled to deduction in respect of Purchase Value of Local goods for the Purpose of the Computation of Taxable Purchase Value;]