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 Rajasthan - Section

Section 20 in The Rajasthan Lands and Buildings Tax Act, 1964

20. [ Refund. [Substituted by Rajasthan Act No. 13 of 1987.]

(1)The Assessing Authority shall, in the prescribed manner; refund to an assessee applying in this behalf the amount paid by such assessee in excess of the amount of tax due from him under this Act either by cash payment or by deduction of such excess from the amount of tax due in respect of any other period:Provided that no claim for such refund shall be allowed unless it is made within a period of two years from the date of the order of assessment or, as the case may be, within a period of one year from the date of order passed in appeal or revision or under section 21.
(2)An amount refundable under sub-section (1) but not refunded within sixty days of the receipt of an application in this behalf from the assessee shall any interest at such rate, not exceeding fifteen per cent per annum, which may be, by Notification specified by the State Government from time to time, with effect from the date immediately after the expiry of the said sixty days.]