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 42(9)] [Section 42] [Entire Act] State of Uttarakhand - Subsection Section 42(9)(b) in Uttaranchal Value Added Tax Act, 2005 (b)who maintains or has in his possession any account, book or document relating to the business of a dealer, to produce such account, book, or document for inspection.