Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Madhya Pradesh - Section

Section 20 in M.P. Vat Rules, 2006

20. Furnishing of security under clause (a) of sub-section (l2) of Section 17.

(1)The amount of security that may be demanded from a dealer under clause (a) of sub-section (12) of Section 17 shall be-
(i)the highest amount of tax payable by such dealer in any quarter of the previous year subject to maximum of rupees one lac;
(ii)where there is no previous year, rupees ten thousand.
(2)Security shall be in the form of FDR or security bonds.
(3)The security obtained from dealer under sub rule (1) shall be held for a period of 2 years.
(4)If the dealer complies with the requirement of the Act during the said period, security shall be released.Chapter - VI