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 8(5)] [Section 8] [Entire Act] State of Maharashtra - Subsection Section 8(5)(d) in The Maharashtra Value Added Tax Act, 2002 (d)a registered dealer, holding a licence for transmission under the Electricity Act, 2003, for use in transmission of electricity,