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 68(6)] [Section 68] [Entire Act] UT Chandigarh - Subsection Section 68(6)(b) in The Punjab Value Added Tax Act, 2005 (b)has been wrongly determined by the Tribunal, by reason of a decision on such question of law as is referred to in sub-section (1).