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 80(3)] [Section 80] [Entire Act] State of Tamilnadu - Subsection Section 80(3)(b) in Tamil Nadu Value Added Tax Act, 2006 (b)No court inferior to that of a Judicial Magistrate shall inquire into or try any offence consisting of a breach of a rule.