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 19(4)] [Section 19] [Entire Act] State of Chattisgarh - Subsection Section 19(4)(b) in The Chhattisgarh Vanijyik Kar Niyam, 1995 (b)The list and/or statement required to be furnished by the dealer under clause (a) shall be for the period to which the statement in Form 20 relates.