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 38] [Entire Act]

State of Tripura - Subsection

Section 38(1) in Tripura Value Added Tax Rules, 2005

(1)A register of refund shall be maintained in Form-XXII wherein particulars of all applications for refund and the orders passed thereon shall be entered.