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 Jammu-Kashmir - Section

Section 6B in The Jammu and Kashmir General Sales Tax Act, 1962

6B. [ Issue of Permits. [Section 6-B added by Act XXV of 1972.]

(1)Every registered dealer who also transacts business at any place other than his registered place or employs a travelling salesman or representative to transact business as aforesaid shall obtain a permit issued under this Act authorising him or, as the case may be, the travelling salesman or representative so to do.
(2)The entire turn-over of business carried on under the permit shall be included and accounted for by the registered dealer in his account and returns and shall be dealt with as if it were the turn-over of business done by the registered dealer himself at the registered place of business.
(3)Every permit holder shall carry the permit on his person and shall produce it on demand by any officer of the Sales Tax Department empowered by the Government in this behalf. He shall maintain and produce on demand to any such officer a true and correct account of all the transactions carried on under the permit and also a stock book showing the quantities of goods entrusted to him by the registered dealer, the quantities disposed of from day to day by sale or otherwise and the balance in hand at the end of each day.
(4)An application for permit referred to in sub-section (1) shall be made to such authority in such manner and within such period as may be prescribed and shall be accompanied by such fee, not exceeding five rupees, as may be prescribed.Explanation. - A separate application with separate fee shall be necessary for the registered dealer and for each travelling salesman or representative dealer.
(5)If the prescribed authority is satisfied that the application is in order, it shall issue the permit in the prescribed form.
(6)A permit issued under sub-section (5) shall be valid for one year and shall be renewed from year to year on receipt of an application from die registered dealer accompanied by such fee, not exceeding five rupees, as may be prescribed.
(7)If the prescribed authority is satisfied that the permit issued under sub-section (5) is lost or accidently destroyed, it shall, on application by die registered dealer accompanied by a fee of one rupee issue to him a duplicate of the permit.
(8)The prescribed authority shall cancel a permit-
(a)on requestion made, in writing by the registered dealer; and
(b)on the cancellation of the certificate of registration.
(9)The prescribed authority may cancel a permit if the permit holder has contravened any of the provisions of this Act or the rales made thereunder.
(10)No application for a permit or for a duplicate thereof shall be refused and no permit shall be refused and no permit shall be cancelled under clause (b) of sub-section (8) and sub-section (9) unless the registered dealer has been given a reasonable opportunity of being heard.]