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 1] [Section 74] [Entire Act]

State of Kerala - Subsection

Section 74(1) in The Kerala Value Added Tax Act, 2003

(1)The assessing authority or other officer or authority authorized by the Government in this behalf may accept from any person who has committed or is reasonably suspected of having committed an offence against this Act, other than those specified under clause (e) of sub- section (1) or clauses (b), (c) or (d) of sub-section (2) of section 71, by way of compounding of such offence,-
(a)where the offence consists of the evasion of any tax payable under this Act, in addition to the tax so payable a sum of money equal to the amount of tax so payable subject to a minimum of rupees five hundred and maximum of rupees four lakhs: and
Provided that the maximum compounding fee collectable against a single offence spread over several return periods in a financial year shall be two lakh rupees
(b)in other cases, a sum of money not exceeding ten thousand rupees:
Provided that the Commissioner may by order authorize any officer to compound the offence under this section on payment of a reduced amount.