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 99] [Entire Act]

State of Meghalaya - Subsection

Section 99(2) in Meghalaya Value Added Tax Act, 2003

(2)If save as provided in sub-section (3) any Government Servant discloses any of the particulars, referred to in sub-section (1). He shall be punishable with imprisonment which may extend to six months and shall also be liable to fine.