Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(14)] [Section 17] [Entire Act] State of Uttar Pradesh - Subsection Section 17(14)(e) in Uttar Pradesh Value Added Tax Act, 2008 (e)is a "Hindu Undivided Family" and the business of such family is converted into a partnership business with all or any of the coparcener's as partners thereof,