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 11(13)] [Section 11] [Entire Act]

State of Himachal Pradesh - Subsection

Section 11(13)(ii) in The Himachal Pradesh Value Added Tax Act, 2005

(ii)"B" represents outstanding input tax credit brought forward from the previous tax period; and