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 Kerala - Section

Section 37B in Kerala General Sales Tax Rules, 1963

37B. Procedure for confiscation of goods and vehicles under Section 30C.

(1)The officer authorised under subsection
(2)of Section 30C shall issue a notice as required by sub-section (3)(a) of the said section not later than 5 days from the date of production of the goods and or vehicle before him by the officer seizing them. (2 )The officer authorised to release the goods and the vehicle or the vessel under the proviso to sub-section (2) of sec30C may estimate the value of the goods on the basis of the market value of the goods on the day of confiscation and the value of the vehicle or vessel on the basis of a valuation certificate issued by an engineer of any department of Government not below the rank of an Assistant Executive Engineer qualified to assess the value of vehicle or vessel. For this purpose the authorised officer may give a request in writing to such Engineer who shall issue the valuation certificate not later than five days from the date of receipt of such request.