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 46(1)] [Section 46] [Entire Act]

Daman and Diu - Subsection

Section 46(1)(b) in Daman and Diu Value Added Tax Regulation, 2005

(b)any person who holds or may subsequently hold money, for or, on account of, the taxpayer,