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 Chattisgarh - Section

Section 75 in Chhattisgarh Value Added Tax Rules, 2006

75. [ Transit of goods by Hoad through the State and issue of transit pass. [Substituted by Notification No. F-10/15/2009 CT/V (27), dated 27-5-2009.]

(1)When a vehicle carrying goods coming from any place outside the State and bound for any other place outside the State, passes through the State, the driver/any other person in-charge of the vehicle shall submit challan or any other document, containing following particulars, issued by the transporter, in triplicate to the Check Post Officer of the check post located at/near the point of entry into the State (hereinafter referred to as the Entry Check Post) :-
(1)Name and complete address of the consignor with TIN (if any)
(2)Name and complete address of the consignee with TIN (if any)
(3)Name and complete address of the person to whom goods will be delivered in case the consignee is described as self
(4)Place from which goods dispatched
(5)Destination (including District)
(6)Brief description of goods
(7)Total quantity
(8)Total weight
(9)Total value
(10)Consignor's invoice No. and date
(11)
(a)Name and address of the carrier (transport company or owner of the vehicle)
(b)Details of the vehicle with its number
(c)Name and address of the driver of the vehicle
(d)Name and address of the person in-charge of the goods
(e)Bilty/L.R. No. and date
(12)In case of transshipment of goods in transit-
(a)Name and address of the carrier (transport company or owner of the vehicle)
(b)Details of the vehicle with its number
(c)Name and address of the driver of the vehicle
(d)Name and address of the person in-charge of the goods
(e)Bilty/L.R. No. and date
(f)Name of the exit check post through which the vehicle would cross the State border.
(2)The Check Post Officer of the entry check post shall, after examining the documents and after making such enquiries as he deems necessary, issue to the transporter the transit pass by affixing a seal in form 69 on the challan or the document, specifying the check post or the barrier of the State to be crossed by the vehicle (hereinafter referred to as the exit check post) and the time and date up to which it should be so crossed.
(3)The Check Post Officer shall retain first copy of the challan or the document and hand over the duplicate and triplicate copies duly sealed or authenticated to the person carrying the goods.
(4)The driver/any person in-charge of the vehicle shall stop the vehicle t the exit check post, at submit the duly sealed or authenticated duplicate copy of the challan or the document and allow the Check Post Officer to inspect the challan or the document and goods in order to ensure that the consignments being taken out of the State are the same for which challan or the document has been submitted at the entry check post. The exist Check Post Officer shall issue a receipt on the triplicate copy of the challan or the document.
(5)The Check Post Officer of the exit check post shall have powers to detain, unload and search the contents of the vehicle for the purpose-mentioned in sub-rule (3).]