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 69(3)] [Section 69] [Entire Act] State of Bihar - Subsection Section 69(3)(b) in The Bihar Value Added Tax Act, 2005 (b)Upon the said refund being final, the security, if any, furnished under sub-section (2) shall be returned to the said dealer.