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 Tripura - Subsection

Section 2(80) in Tripura State Goods and Services Tax Act, 2017

(80)"notification" means a notification published in the Official Gazette and the expressions 'notify' and 'notified' shall be construed accordingly: