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 Maharashtra - Subsection

Section 2(34) in The Maharashtra Value Added Tax Act, 2002

(34)"vehicle" [means] [This word was substituted for the word 'includes' by Maharashtra 14 of 2005 (w.e.f. 1-4-2005), Section 2(9).] a goods carriage as defined in the Motor Vehicles Act, 1988 (59 of 1988); and