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 98] [Entire Act]

State of West Bengal - Subsection

Section 98(2) in West Bengal Value Added Tax Act, 2003

(2)If, save as otherwise provided in sub-section (3) , any Government servant discloses any of the particulars referred to in sub-section (1) , he shall be punishable with imprisonment which may extend to six months, and shall also be liable to fine.