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 2] [Entire Act]

State of Bihar - Subsection

Section 2(e) in Bihar State Registered Dealers Accidental Death Grants Scheme, 2014

(e)"Commissioner" means Commissioner of Commercial Taxes appointed under sub-section (1) of section-10 of the Bihar Value Added Tax Act, 2005 or Commissioner as defined in clause (H) of section-2 of the said Act.