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 18] [Entire Act]

State of Haryana - Subsection

Section 18(iv) in Haryana Value Added Tax Rules, 2003

(iv)as machinery, equipment, cables, tools, stores, spare parts, accessories, in the telecommunications network; or