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 77(5)] [Section 77] [Entire Act] State of West Bengal - Subsection Section 77(5)(a) in West Bengal Value Added Tax Act, 2003 (a)the person to whom the Commissioner has, under sub-section (4) of section 3, delegated his power for revision under section 86,