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 50] [Entire Act]

State of Uttarakhand - Subsection

Section 50(3) in Uttarakhand Value Added Tax Rules, 2005

(3)No order of disqualification shall be made in respect of any particular person unless he is given a reasonable opportunity of being heard.