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 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(2) in Andhra Pradesh Value Added Tax Appellate Tribunal Regulations, 2005

(2)When an appeal is presented by a pleader or an authorized agent, it shall be accompanied by a letter of authority appointing him as such.