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 87(2)] [Section 87] [Entire Act] State of West Bengal - Subsection Section 87(2)(d) in West Bengal Value Added Tax Act, 2003 (d)any non-reversal by a dealer of input tax credit or input tax rebate to the extent of disentitlement,