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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(XXVII) in The Police Enhanced Penalties Ordinance, 2005

(XXVII)"reverse tax" means that portion of input tax of goods for which credit has been availed but such goods are used subsequently for any purpose other than resale or manufacture of taxable goods or used as containers or packing materials within the State;