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 2] [Entire Act]

State of Haryana - Subsection

Section 2(q) in Haryana Tax on Luxuries Act, 1994

(q)"turnover" means the aggregate of receipts during a given period but does not include any sum collected by way of luxury tax; and