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 Haryana - Subsection

Section 2(a) in Haryana Tax on Entry of Goods Into Local Areas Act, 2008

(a)"Accessories" means air-conditioners, music systems and any other articles fitted to a motor vehicle not included in the original invoice;