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 36(7)] [Section 36] [Entire Act] State of Uttarakhand - Subsection Section 36(7)(iii) in Uttarakhand Value Added Tax Rules, 2005 (iii)any officer not below the rank of Assistant Commissioner to perform the functions of State Representative before the Appellate Tribunal .