Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16(1)] [Section 16] [Entire Act] State of Arunachal Pradesh - Subsection Section 16(1)(d) in Arunachal Pradesh Goods Tax Act, 2005 (d)the dealer will be liable to tax under section 3 on the sale of the goods or the goods into which they were incorporated as the case may be;