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 48A(3)] [Section 48A] [Entire Act] State of Tamilnadu - Subsection Section 48A(3)(ii) in Tamil Nadu Value Added Tax Act, 2006 (ii)in respect of the goods in relation to which the clarification or advance ruling was sought ; and