Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 23(3)] [Section 23] [Entire Act] Union of India - Subsection Section 23(3)(d) in The Authority for Advance Rulings (Customs, Central Excise and Service Tax) Procedure Regulations, 2005 (d)giving a reasonable opportunity of being heard in person or through an authorized representative in the matter.