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 3(3)] [Section 3] [Entire Act]

State of West Bengal - Subsection

Section 3(3)(d) in West Bengal Value Added Tax Act, 2003

(d)transfer any case or matter from any person appointed under section 6 competent to deal with the same to another person appointed under that section so competent.