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 36] [Entire Act]

State of Meghalaya - Subsection

Section 36(5) in Meghalaya Value Added Tax Act, 2003

(5)Any penalty imposed under this section shall be without prejudice to any persecution for any offence under this Act.