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 Bihar - Section

Section 21 in Bihar Value Added Tax Rules, 2005

21. Scrutiny of Returns.

(1)The officer Incharge of the record shall ensure that the full information contained in returns is entered in register in form VR-IV.
(2)The authority specified in sub rule (1) shall, within thirty days of the returns and statements being placed on the record of the dealer, scrutinize them in accordance with the provisions of sub section (1) of section 25.
(3)The notice under sub section (2) of section 25 shall be in Form N-III.
(4)If any amount is found payable by the dealer pursuant to an order under sub-section (3) of section 25 the authority specified in sub-rule (1) shall require the dealer to pay the said amount by a date which shall, ordinarily, not be less than thirty days from the date of service of the notice requiring such payment:Provided that the authority may, in respect of any particular dealer, and, for reasons to be recorded in writing, extend the date of such payment, or allow such dealer to pay the tax due by installments in the manner specified under sub-rule (3) of Rule 27.Provided further that where the authority specified under sub-rule (1) considers it expedient in the interest of State revenue, it may, for reasons to be recorded in writing, require any dealer to make such payment forthwith.