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 2(8)] [Section 2] [Entire Act] State of Karnataka - Subsection Section 2(8)(iii) in Karnataka Tax on Luxuries Act, 1979 (iii)in respect of any stockist mentioned in sub-clauses (i) and (ii), the value of stock of luxuries shall include,-