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 35] [Entire Act]

State of Tripura - Subsection

Section 35(1) in Tripura Value Added Tax Rules, 2005

(1)An application for refund shall be made to the Superintendent of Taxes and shall include, amongst other, the following particulars;-
(a)the name, address and registration No. of the dealer;
(b)the period of assessment for which refund is claimed;
(c)the amount of dues already paid together with challan number and the date of payment and;
(d)the amount of refund claimed and the grounds thereof.