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 71(2)] [Section 71] [Entire Act] State of Chattisgarh - Subsection Section 71(2)(n) in The Chhattisgarh Value Added Tax Act, 2005 (n)the manner in which, the refund shall be made under sub-section (1) of Section 39;