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 45(5)] [Section 45] [Entire Act] State of Tripura - Subsection Section 45(5)(c) in Tripura Value Added Tax Rules, 2005 (c)seize books of accounts or documents including those in electronic form, if considered necessary, for the purpose of the Act;