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 Madhya Pradesh - Section

Section 18 in M.P. Vat Rules, 2006

18. Cancellation of registration certificate under sub-section (10) of Section 17.

(1)When a registration certificate issued to a dealer becomes liable for cancellation under clause (a), (b) or (c) of sub-section (10) of Section 17 the Registering Authority shall after making such enquiry as it thinks necessary, cancel the registration certificate of the dealer.
(2)A dealer may apply to the Registering Authority in Form 8 for the cancellation of his registration certificate on any of the grounds mentioned in clause (a), (b) or (c) of sub-section (10) of Section 17. If the application is on the ground mentioned in clause (a) of sub-section (8) of Section 17 he shall also tender along with the application the registration certificate together with certified copies thereof and blank statutory forms issued by the Commercial Tax Department, if any. On the receipt of such application, the Registering Authority shall, if it is satisfied after making such enquiries, as it deems necessary, that the application is correct, cancel the registration certificate.
(3)If in the opinion of the Registering Authority there are reasons for cancellation of the registration certificate of a dealer under clause (c) or clause (d) or clause (e) of sub-section (10) of Section 17, it shall, after giving the dealer a reasonable opportunity of being heard, pass such order, as it deems fit :Provided that if a dealer has not submitted his returns for two consecutive quarters, it shall be considered as sufficient reason for initiating the process for cancellation of registration under clause (d) of sub-section (10) of Section 17.
(4)The cancellation of the registration certificate under sub- rule (2) or sub-rule (3) shall take effect from-
(i)the date of discontinuance or transfer of business, if the case falls in clause (a) of sub-section (10) of Section 17; and
(ii)the date of communication of order to the dealer if the case, other than those covered in sub-rule (2) of Rule 12, falls in clause (b), clause (c), clause (d) or clause (e) of sub-section (10) of Section 17.
(5)Where an application in Form 8 has been made by the dealer under sub-rule (2) for the cancellation of his registration certificate on the ground mentioned in clause (b) or clause (c) of sub-section (10) of Section 17 and no orders are passed and communicated to the dealer within a period of six months from the date of receipt of such application, it shall be deemed that his registration certificate is cancelled with effect from the date immediately following the date of expiry of a period of six months from the date of receipt of such application.
(6)The list of registration certificates cancelled during a year shall be exhibited on the notice board of the office of the Registering Authority and be given wide publicity, in such manner, as the Commissioner may, by general order, direct.