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 71] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 71(2) in Arunachal Pradesh Goods Tax Act, 2005

(2)Where the Commissioner has notified a form for a particular purpose, all persons shall be required to report the information using the form.