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 25] [Entire Act]

State of Tripura - Subsection

Section 25(6) in Tripura State Goods and Services Tax Act, 2017

(6)Every person shall have a Permanent Account Number issued under the Income tax Act, 1961 in order to be eligible for grant of registration:Provided that a person required to deduct tax under section 51 may have in lieu of a Permanent Account Number issued under the said act in order to be eligible for grant of registration.