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 8C(1)] [Section 8C] [Entire Act] State of Rajasthan - Subsection Section 8C(1)(iii) in The Rajasthan Sales Tax Rules, 1995 (iii)That at least a period of three years shall have expired from the date of creation of such dispute of tax, or arrears of tax or interest or penalty.