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 15] [Entire Act]

State of Gujarat - Subsection

Section 15(3) in Gujarat Value Added Tax Rules, 2006

(3)A registered dealer shall calculate tax credit as per Form-201 and such calculation shall be made separately for each tax period.