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 49] [Entire Act]

State of Haryana - Subsection

Section 49(7) in Haryana Value Added Tax Rules, 2003

(7)Period of execution,and appending therewith a copy of the contract or such part thereof as relates to total cost and payments.