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 45(1)] [Section 45] [Entire Act] State of Bihar - Subsection Section 45(1)(e) in Bihar Value Added Tax Rules, 2005 (e)specify the grounds on which appeal or revision is preferred without any argument or narration and numbered consecutively;