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 7] [Entire Act]

State of Gujarat - Section

Section 41 in The Gujarat Value Added Tax Act, 2003

41. Remission of tax, penalty or interest.

(1)Subject to such conditions as it may impose, the State Government may, if it is necessary so to do in the public interest in case of double taxation or to redress an [inequitable situation, or for sufficient and resonable cause] [These words were substituted for the 'inequiatable situation' by Gujarat Act No. 25 of 2006 section 7 w.e.f 10-5-2006] remit by an order either generally or specially, the whole or any part of the tax, penalty or interest payable in respect of any period by any dealer or a class of dealers or of any specified class of sales or purchase.[**] [upto 31-3-07 remits whole of the tax payable by R.D. on sale of oil cakes and de-oiled cakes of cotton seeds with condition by Notification No. (GHN.65) VAT-2006/ Section 41(1) (1) Th. dated 17-5-06 by Notification No. (GHN-10) VAT 2007/ Section 41 (1) (5) TH dated 30-3-07 it is extended up to 31-3-08 by Notification No (GHN-17) VAT 2008/Section41(1)(6) Th Dated 1-4-08 it is extended upto 31-3-09]
(2)The Commissioner may, in such circumstances and subject to such conditions and within such limit as may be prescribed remit the whole or any part of the tax, penalty or interest payable, in respect of any period, by any dealer.