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 17(5)] [Section 17] [Entire Act] State of Andhra Pradesh - Subsection Section 17(5)(d) in The Andhra Pradesh Value Added Tax Act, 2005 (d)every dealer liable to pay tax on goods listed in Schedule VI.