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 50(1)] [Section 50] [Entire Act] State of Karnataka - Subsection Section 50(1)(b) in The Karnataka Value Added Tax Act, 2003 (b)of the date of receipt of such order by the refunding authority, if that order is made by an authority other than the refunding authority,