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 26(5)] [Section 26] [Entire Act] State of Maharashtra - Subsection Section 26(5)(a) in The Maharashtra Value Added Tax Act, 2002 (a)in an appeal against an order of assessment, it may confirm, reduce, enhance or annul the assessment: