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 46(3)] [Section 46] [Entire Act] State of West Bengal - Subsection Section 46(3)(a) in West Bengal Value Added Tax Act, 2003 (a)in making the assessment under sub-section (1) and imposing the penalty under sub-section (2) , give the dealer a reasonable opportunity of being heard; and