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 19] [Entire Act]

State of Bihar - Subsection

Section 19(7) in Bihar Value Added Tax Rules, 2005

(7)On receipt of any return or statement the person in charge of the receipt counter shall grant the person a receipt in lieu thereof.