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 13(2)] [Section 13] [Entire Act] State of West Bengal - Subsection Section 13(2)(e) in The West Bengal Motor Vehicles (Taxation On Goods And Passengers) Act, 1985 (e)the conditions subject to which a revision is to be made by the prescribed authority on his own motion under sub-section (3) of section 8;