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 36] [Entire Act]

State of Bihar - Subsection

Section 36(2b) in Bihar Value Added Tax Rules, 2005

(2b)Intending bidders shall deposit as earnest money a sum equal to ten percentum of the estimated value of goods;