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 Goa - Subsection

Section 2(r) in The Goa Value Added Tax Act, 2005

(r)"Input-tax" means tax charged under this Act by a registered dealer to another registered dealer on purchases of goods in the course of business;