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 29] [Entire Act]

State of Haryana - Subsection

Section 29(5) in Haryana Value Added Tax Rules, 2003

(5)A casual trader shall pay tax on sales effected by him in a day on the following day in the manner laid down in rule 35.