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 25] [Entire Act]

State of Rajasthan - Subsection

Section 25(5) in The Rajasthan Value Added Tax Act, 2003

(5)No notice under sub-section (1) shall be issued after the expiry of five years from the end of the relevant year.