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 17] [Entire Act]

State of Uttarakhand - Subsection

Section 17(9) in Uttaranchal Value Added Tax Act, 2005

(9)If the dealer whose certificate of registration has been suspended under clause (a) of sub-section (7) fails to comply with the provisions of subsection (8), the Assessing Authority may cancel the registration of such dealer, after giving him an opportunity of being heard.