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 40A(1)] [Section 40A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 40A(1)(b) in Uttar Pradesh Value Added Tax Act, 2008

(b)any purchase in respect of which input tax credit in any return has been claimed, is not verifiable;or