Section 29(5)(i) in Bihar Value Added Tax Rules, 2005
(i)Every person making the deductions referred to in sub-section (1) of section 41 shall also send to the circle incharge within whose jurisdiction the concerned contractor is registered, a quarterly return in Form RT-VII by the 31st July, 31s t October, 31st January and 30th April in respect of the deductions made by him during the quarter immediately preceding.