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 58(1)] [Section 58] [Entire Act] State of Odisha - Subsection Section 58(1)(i) in Orissa Value Added Tax Act, 2004 (i)The dealer is found to have made an incorrect claim of refund against which payment has already been made; or