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 70(2)] [Section 70] [Entire Act]

State of Uttarakhand - Subsection

Section 70(2)(e) in Uttaranchal Value Added Tax Act, 2005

(e)occasioned by a lawful exercise by a public servant of his powers under the Indian Stamp Act, 1899, to impound an insufficiently stamped document; or