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 87] [Entire Act]

State of Bihar - Subsection

Section 87(d) in The Bihar Value Added Tax Act, 2005

(d)subject to such conditions as may be prescribed, a chartered accountant, or company secretary, or cost accountant.