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 Haryana - Subsection

Section 2(j) in Haryana Tax on Entry of Goods Into Local Areas Act, 2008

(j)"Commissioner" means the Commissioner appointed under sub-section(1) of section 55 of the Haryana Value Added Tax Act, 2003 (Haryana Act 6 of 2003);