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 70(2)] [Section 70] [Entire Act]

State of Chattisgarh - Subsection

Section 70(2)(i) in The Chhattisgarh Value Added Tax Act, 2005

(i)no review of an earlier order shall be made unless a reasonable opportunity of being heard is given to the dealer who is likely to be adversely affected by the review; and