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 7(3)] [Section 7] [Entire Act] Union of India - Subsection Section 7(3)(vi) in The Authority for Advance Rulings (Procedure) Rules, 1996 (vi)to requisition records from the custody of any person including a Commissioner or any other Authority;