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 79] [Entire Act]

State of Odisha - Subsection

Section 79(6) in Orissa Value Added Tax Act, 2004

(6)If the Commissioner proposes to reject an application for revision made under sub-section (2), he shall record the reasons for such rejection.