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 2] [Section 47A(3)] [Section 47A] [Entire Act] State of Chattisgarh - Subsection Section 47A(3)(c) in Chhattisgarh Excise Act, 1915 (c)afforded an opportunity to the persons referred to in clause (b) above of making a representation against proposed confiscation.