Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 22] [Entire Act]

State of Bihar - Subsection

Section 22(8) in Bihar Value Added Tax Rules, 2005

(8)The dealer shall file his reply to the issues raised in the final report within a period not exceeding thirty days of the receipt of the report.