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 9] [Section 76(2)] [Section 76] [Entire Act]

State of Rajasthan - Subsection

Section 76(2)(b) in The Rajasthan Value Added Tax Act, 2003

(b)carry with him a goods vehicle record including "challans" and "bilties", invoices, prescribed declaration forms and bills of sale or despatch memos;