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 West Bengal - Section

Section 71 in West Bengal Value Added Tax Act, 2003

71. Entry into the place of, and search and seizure of accounts of, in transporter, carrier or transporting agent.

- Where any transporter, carrier or transporting agent fails to maintain proper account in the prescribed form, or fails to furnish information to the Commissioner, as required by sub-section (1) of section 70, or the Commissioner has reason to believe that the account referred to in sub-section (1) of section 70 is relevant for the purpose of carrying out any investigation or holding any inquiry into any case of alleged or suspected evasion of tax as the less malpractices collected there is, the Commissioner may-
(a)enter and search any place of transporting business or any other place where such transporter, carrier or transporting agent, for the time being, keeps any accounts, registers or documents, including those in the form of electronic records, in relation to transport of goods; and
(b)for reasons to be recorded in writing, seize such accounts, registers or documents.