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 43] [Entire Act]

State of Goa - Subsection

Section 43(4) in Goa Value Added Tax Rules, 2005

(4)All records maintained in course of business shall be retained for a period of six years from the expiry of the year to which they relate.