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 1] [Section 2] [Entire Act]

State of Gujarat - Subsection

Section 2(9) in Gujarat Sales Tax Act, 1969

(9)"declared goods" means declared goods as defined in the Central Sales Tax Act, 1956 (LXX-IV of 1956);