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] [Entire Act]

State of Gujarat - Subsection

Section 2(11) in The Gujarat Value Added Tax Act, 2003

(11)"declared goods" means goods declared to be of special importance in inter-State trade or commerce under section 14 of the Central Act; (LXXIV of 1956)