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 Kerala - Section

Section 78 in Kerala Value Added Tax Rules, 2005

78. Filing of application seeking clarification.

(1)Every application under section 94 shall be in Form No. 24 and shall be verified in the manner specified therein.
(2)The application shall be accompanied-
(a)where clarification in respect of rate of tax on any commodity is sought, by any literature giving details of the process of manufacture, ingredients, classification under Central Excise Tariff or other relevant material which will aid in arriving at a decision;
(b)where clarification in respect of the nature of any transaction is sought, by copies of any document with reference to which the clarification in sought;
(c)where clarification whether a particular person is a dealer is sought, by the details of the activities undertaken by the person; and
(d)in other cases by such details as would help in arriving at a decision on the issue.
(3)The Commissioner may, if he deems it necessary for taking a decision under section 94, consult the Empowered Committee.