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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(20A) in West Bengal Value Added Tax Act, 2003

(20A)"interest payable" means the amount of interest payable under section 33 or section 34 or section 34A;