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 64(1)] [Section 64] [Entire Act] State of Chattisgarh - Subsection Section 64(1)(d) in The Chhattisgarh Value Added Tax Act, 2005 (d)fails, without sufficient cause, to submit any return as required by sub-section (1) of Section 19 or submits a false return or furnishes a false statement; or