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 1] [Section 15] [Entire Act]

State of Karnataka - Subsection

Section 15(4) in The Karnataka Value Added Tax Act, 2003

(4)Any dealer opting for composition of tax under sub-section (1) shall not be permitted to claim any input tax on any purchases made by him.