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 33(3)] [Section 33] [Entire Act] State of Gujarat - Subsection Section 33(3)(c) in The Gujarat Value Added Tax Act, 2003 (c)a notice for audit assessment under sub-section (2) of section 34 has not been served on such dealer within such period as may be prescribed,