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 54(7)] [Section 54] [Entire Act] State of Bihar - Subsection Section 54(7)(a) in Bihar Value Added Tax Rules, 2005 (a)no such order shall be passed by the Commissioner, without giving the person concerned a reasonable opportunity of being heard;