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 7] [Entire Act]

State of Bihar - Section

Section 10 in The Bihar Value Added Tax Act, 2005

10. Taxing Authorities and Inspectors.

(1)There shall be the following classes of authorities to be appointed by the State Government, for carrying out the purposes of this Act, namely:-
(a)[Commissioner State Tax] [Substituted 'Commissioner of Commercial taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(b)[Special Commissioner State Tax] [Substituted 'Senior Joint Commissioner of Commercial taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(c)[Additional Commissioner State Tax] [Substituted 'Joint Commissioner of Commercial taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(d)[Joint Commissioner State Tax] [Substituted 'Deputy Commissioner of Commercial taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(e)[Deputy Commissioner State Tax] [Substituted 'Assistant Commissioner of Commercial taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(f)[Assistant Commissioner State Tax] [Substituted 'Commercial taxes officer' by Bihar Act No. 11 of 2018, dated 3.8.2018.];
(g)Assistant Commercial Taxes Officer.
(2)The authorities appointed under sub-section (1) shall, within such areas or in respect of such transactions falling within an area as the State Government may, by notification specify, exercise such powers as may be conferred and perform such duties as may be imposed, by or under this Act.
(3)The Commissioner may appoint such number of Inspectors of Commercial Taxes as may be necessary to assist any of the authorities appointed under sub-section (1) and the Inspectors so appointed shall, within such areas exercise powers under sub-sections (1) and (2) of section 56 and perform such other functions in the execution of this Act in those areas as may be prescribed or as the Commissioner may, by general or special order, assign to them and such assignment may be subject to such conditions and restrictions as may be specified in the order.
(4)All persons appointed under sub-section (1) or sub-section (3) shall be deemed to be public servants within the meaning of section 21 of the Indian Penal Code, 1860 (45 of 1860).
(5)The Commissioner may, at any stage, direct transfer of a proceeding under section 27 or section 28 or section 31 or section 32 or section 33 or section 72 in respect of any dealer from the prescribed authority to another of the same or higher rank appointed under sub-section (1) and where such direction is given by the Commissioner the authority to whom the proceeding is transferred shall proceed to dispose it of as if it had been initiated by the said authority, irrespective of the local limits of its jurisdiction; such transfer shall not render necessary the re-issue of any notice already issued before the transfer and the authority to whom the proceeding is transferred may, in its discretion, continue it from the stage at which it was left by the authority from whom it was transferred.
(6)For smooth functioning of the office, it shall be lawful for the Deputy Commissioner or the Assistant Commissioner in-charge of a circle to allot work and proceedings amongst the officers posted in the circle, as the case may be, and it may include transfer of a proceeding from one officer to another posted in the same office and exercising concurrent jurisdiction.
(7)The Commissioner may, from time to time, issue such orders, instructions and directions as he may deem fit, to the authorities subordinate to him, for carrying out the purposes of this Act, and such authorities shall observe and follow such orders, instructions and directions of the Commissioner:Provided that no such orders, instructions and directions shall be issued-
(i)so as to require any authority to pass a particular order or to dispose of a particular case in a particular manner; or
(ii)so as to interfere with the discretion of the Appellate authorities in a particular case:
Provided further that if the Commissioner is of the opinion that it is necessary in the public interest so to do, he may cause such orders, instructions and directions to be published and circulated for general information.