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 2(33)] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(33)(a) in The Maharashtra Value Added Tax Act, 2002

(a)sale price, if any, refunded by the seller, to a purchaser, in respect of any goods purchased and returned by the purchaser within the prescribed period; and