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 2(33)] [Section 2] [Entire Act] State of Maharashtra - Subsection Section 2(33)(b) in The Maharashtra Value Added Tax Act, 2002 (b)deposit, if any, refunded in the prescribed period, by the seller to a purchaser in respect of any goods sold by the dealer.