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 45] [Entire Act]

State of Bihar - Subsection

Section 45(4) in Bihar Value Added Tax Rules, 2005

(4)An application for revision shall be in Form A-VII and shall be presented within ninety days from the date of the order against which it is filed.