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 79] [Entire Act]

State of Rajasthan - Subsection

Section 79(3) in The Rajasthan Value Added Tax Act, 2003

(3)The State Government may require by notification that the declaration forms required to furnished under sub-sections (1) and (2) shall be furnished by means of such electronic devices, as may be prescribed.