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 Chattisgarh - Section

Section 52 in Chhattisgarh Value Added Tax Rules, 2006

52. Interest payment order.

(1)Where an order for the payment of interest on delayed refund under Rule 51 has been made, the Sanctioning Authority shall make payment of the interest by cheque :Provided that till such time the State Government approves of a scheme and lays down procedure for payment of the amount of interest by cheque, the Sanctioning Authority shall issue to the dealer an interest payment order in Form 49.
(2)The interest payment order and a copy thereof for use in the treasury shall be delivered to the dealer for presentation to the treasury for obtaining payment.Chapter - VIII