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 57] [Entire Act]

State of Telangana - Subsection

Section 57(8) in Telangana Value Added Tax Act, 2005

(8)No prosecution for an offence under this section shall be instituted in respect of the same facts on which a penalty has been imposed.