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 3 in The M.P. Vanijyik Kar Adhiniyam, 1994

3. Taxing Authorities and other Officers.

(1)There may be appointed a person to be the Commissioner of Commercial Tax and the following category of officers to assist him, namely :
(a)Additional Commissioner of Commercial Tax;
(b)Appellate Deputy Commissioner or Additional Appellate Deputy Commissioner of Commercial Tax;
(c)Deputy Commissioner or Additional Deputy Commissioner of Commercial Tax;
(d)Assistant Commissioner or Additional Assistant Commissioner of Commercial Tax;
(e)Commercial Tax Officer or Additional Commercial Tax Officer;
(f)Assistant Commercial Tax Officer; and
(g)Inspector of Commercial Tax.
(2)The Commissioner of Commercial Tax and the Additional Commissioner of Commercial Tax shall be appointed by the State Government and the other officer referred to in sub-section (1) shall be appointed by the State Government or such other authority as it may direct.
(3)The Commissioner of Commercial Tax and the Additional Commissioner of Commercial Tax shall exercise all the powers and perform all the duties conferred or imposed on the Commissioner by or under this Act, throughout the State and for this purpose any reference to the Commissioner in this Act, shall be construed as a reference to the Additional Commissioner of Commercial Tax.
(4)Other officers referred to in sub-section (2) shall, within such areas as the appointing authority may, by general or special order specify, exercise such powers as may be conferred and perform such duties as may be imposed by or under this Act.