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 3] [Entire Act]

State of Jharkhand - Subsection

Section 3(i) in Jharkhand Goods and Services Tax Act, 2017

(i)any other class of officers as it may deem fit: 05 of 2006 Provided that, the officers appointed under the Jharkhand Value Added Tax Act, 2005 shall be deemed to be the officers appointed under the provisions of this Act.