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 22] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 22(2) in The Police Enhanced Penalties Ordinance, 2005

(2)The excess input tax credit remaining after adjustment under sub- section (1) may be carried over as an input tax credit to the subsequent tax period or periods but not beyond the end of the second financial year.