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 10] [Entire Act]

State of Bihar - Subsection

Section 10(5) in Bihar Value Added Tax Rules, 2005

(5)The purchasing dealer shall also maintain serially and chronologically a complete account in register in From VR-III in respect of the Forms of declaration, received by him from the selling dealers.