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 106] [Entire Act]

NCT Delhi - Section

Section 32 in The Delhi Value Added Tax Act, 2004

32. Default assessment of tax payable.

(1)If any person-
(a)has not furnished returns required under this Act by the prescribed date; or
(b)has furnished incomplete or incorrect returns; or
(c)has furnished a return which does not comply with the requirements of this Act; or
(d)for any other reason the Commissioner is not satisfied with the return furnished by a person,
the Commissioner may for reasons to be recorded in writing assess or re-assess to the best of his judgement the amount of net tax due for a tax period [or more than one tax period by a single order so long as all such tax periods are comprised in one year] [Inserted by DVAT (Second Amendment) Act, 2005 (10 of 2005), w.e.f. 16-11-2005.].
(1A)[ If, upon the information which has come into his possession, the Commissioner is satisfied that any person who has been liable to pay tax under this Act in respect of any period or periods, has failed to get himself registered, the Commissioner may for reasons to be recorded in writing, assess to the best of his judgement the amount of net tax due for such tax period or tax periods and all subsequent tax periods.] [Inserted by DVAT (Amendment) Act, 2005 (5 of 2005), w.e.f. 1-4-2005.]
(2)Where the Commissioner has made an assessment under this section, the Commissioner shall forthwith serve on that person a notice of assessment of the amount of any additional tax due for that tax period.
(3)Where the Commissioner has made an assessment under this section and further tax is assessed as owed, the amount of further tax assessed is due and payable on the same date as the date on which the net tax for the tax period was due.Explanation : A person may, if he disagrees with the notice of assessment, file an objection under section 74 of this Act.