Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(2)] [Section 9] [Entire Act] Daman and Diu - Subsection Section 9(2)(c) in Daman and Diu Value Added Tax Regulation, 2005 (c)for the purchase of goods by a person which are to be used as a part of the structure of a building owned or occupied by such person.