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 Karnataka - Subsection Section 82(3)(a) in The Karnataka Value Added Tax Act, 2003 (a)shall be in writing and specify the offence committed, the sum of money to be paid and the due date for the payment; and