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 88] [Entire Act]

State of Karnataka - Subsection

Section 88(1) in The Karnataka Value Added Tax Act, 2003

(1)The Government may, subject to the condition of previous publication, make rules, by notification, to carry out the purposes of this Act.