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 36(8)] [Section 36] [Entire Act] State of Uttarakhand - Subsection Section 36(8)(iv) in Uttarakhand Value Added Tax Rules, 2005 (iv)do all other acts connected with such proceedings on behalf of the Commissioner.