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 82(2)] [Section 82] [Entire Act] State of Maharashtra - Subsection Section 82(2)(iii) in The Maharashtra Value Added Tax Act, 2002 (iii)who, being a sales tax practitioner, is found guilty of such misconduct by the Commissioner.