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 36] [Entire Act]

State of Bihar - Subsection

Section 36(1) in Bihar Value Added Tax Rules, 2005

(1)Goods which are seized under sub-section (3) of section 56 and which are not released owing to failure to furnish security or to pay the penalty imposed under clause (b) of sub-section (4) of section 56 within the time allowed shall be sold in public auction after following the procedure as indicated below: -