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 14B(2)] [Section 14B] [Entire Act] State of Jharkhand - Subsection Section 14B(2)(a) in Bihar Entertainments Tax Act, 1948 (a)withdraw his application (and if the applicant who does so, is an assessee the fee paid by him shall be refunded); or