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 50(3)] [Section 50] [Entire Act] State of Tripura - Subsection Section 50(3)(a) in Tripura Value Added Tax Rules, 2005 (a)the applicant for Form XXV has delivered taxable goods to anybody without obtaining valid permit, or