Section 2(3A)(a) in West Bengal Value Added Tax Act, 2003
(a)in the case of a dealer in Kolkata-(i)the Kolkata Branch of the Reserve Bank of India for payments under the Act exceeding five hundred rupees, and(ii)such head office, main office, branch or branches of any bank in Kolkata as may be authorised in this behalf by the State Government for the purpose of accepting deposits for payments under the Act, and