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 Gujarat - Subsection

Section 2(3) in The Gujarat Value Added Tax Act, 2003

(3)[ "appointed day" means the date on which the remaining provisions of this Act shall come into force under sub-section (3) of section 1;] [This clause was substituted by Gujarat Act No.6 of 2006 S-3(1)]