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 1] [Section 2(1)] [Section 2] [Entire Act]

NCT Delhi - Subsection

Section 2(1)(h) in The Delhi Value Added Tax Act, 2004

(h)"Commissioner" means the Commissioner of Value Added Tax appointed under sub-section (1) of section 66 of this Act;