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 57] [Entire Act]

State of Telangana - Subsection

Section 57(3) in Telangana Value Added Tax Act, 2005

(3)Nothing in sub-section (2) shall apply to a person where he is required to collect separately any amount of tax under the provisions or any other law for the time being in force.