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 20A] [Entire Act] State of Madhya Pradesh - Subsection Section 20A(3) in The M.P. Vat Act, 2002 (3)The Commissioner shall re-assess a registered dealer referred to in sub-section (2) in accordance with the provisions of Section 20.]