Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 84(4)] [Section 84] [Entire Act] Andaman and Nicobar Islands - Subsection Section 84(4)(l) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017 (l)the rate of tax that is payable on a sale or import of goods and the classification of the goods under the Schedules;