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 22] [Entire Act]

State of Haryana - Subsection

Section 22(3) in Haryana Value Added Tax Rules, 2003

(3)No claim of return of goods sold to any person who is not a registered dealer shall be admissible if the goods are returned after the expiry of a period of 180 days from the date of sale.