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 4] [Entire Act]

State of Punjab - Subsection

Section 4(2) in Punjab General Sales Tax (Deferment and Exemption) Rules, 1991

(2)For calculating the maximum benefit available in respect of a unit under sub-rule (1), the liability to pay tax under the Act as well as under the Central Sales Tax Act, 1956, shall be taken into account.