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 61] [Entire Act]

State of Uttarakhand - Subsection

Section 61(2) in Uttaranchal Value Added Tax Act, 2005

(2)Every dealer who maintains the records electronically shall retain them in electronically readable format for the period specified in sub-section (1).