Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Gujarat - Section

Section 38 in Gujarat Value Added Tax Rules, 2006

38. Refund payment Order.

- When an order for refund has been made under rule 37, the Commissioner shall issue such Refund Payment Order in Form 307 by forwarding the same to the Bank declared by the dealer in his application for registration under section 29,30 and 30A of the earlier Act or under section 21 or 22 of the Act or to the bank which the dealer has intimated to the registering authority.