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 8] [Entire Act]

State of Bihar - Subsection

Section 8(3) in Bihar Value Added Tax Rules, 2005

(3)The Departmental Member shall be a person who is or has been an officer not below the rank of Joint Commissioner of Commercial Taxes.