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] [Section 94] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 94(10) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(10)Any person who-
(a)makes a statement to the Commissioner which is false, misleading or deceptive in a material particular; or
(b)omits from a statement made to the Commissioner any matter or thing without which the statement is false, misleading or deceptive in a material particular, such person shall be liable to pay, by way of penalty, a sum of twenty-five thousand rupees, or the amount of the tax deficiency, whichever is higher.