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 9(2)] [Section 9] [Entire Act] State of Odisha - Subsection Section 9(2)(ii) in The Orissa Taxation (On Goods carried by Roads or Inland Waterways) Act, 1968 (ii)if the defaulter is a dealer who has applied for registration, refuse to grant him a certificate of registration :