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 31(2)] [Section 31] [Entire Act] State of Jharkhand - Subsection Section 31(2)(vi) in Jharkhand Motor Vehicles Taxation Act, 2001 (vi)To regulate the manner in which refund or deduction or exemptions may be claimed and the manner of disposal of those claims.