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 58] [Entire Act]

State of Uttarakhand - Subsection

Section 58(3) in Uttaranchal Value Added Tax Act, 2005

(3)No order shall be made under sub-section (1), unless the dealer or the order person concerned has been heard or has been given a reasonable opportunity of being heard.