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 82(3)] [Section 82] [Entire Act] State of Odisha - Subsection Section 82(3)(c) in Orissa Value Added Tax Act, 2004 (c)Fails, without sufficient cause, to keep such records as required by the Commissioner under sub-section (3) of section 61; or