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 91 in The Police Enhanced Penalties Ordinance, 2005

91. Cross-Checking of transactions.

(1)With a view to preventing evasion of tax and ensuring proper compliance with the provisions of the Act, the Commissioner or any other officer appointed under sub-section (2) of section 3 not below the rank of Assessing Authority may from time to time collect information regarding sales and purchase effected by any person or any class of persons and cause any of such transactions of sale and purchase to be cross-checked.
(2)The officer referred to in sub-section (1) may from, time to time require any person or any class of persons to furnish such information, detail and particulars as may be specified regarding the transactions of sales and purchases effected by them for a period, to such authority, and by such date, as may be required.
(3)The Commissioner or any other officer appointed under sub- section (2) of section 3 shall cause any of such transactions to be cross- checked by reference to the books of accounts of the purchasing and selling persons. For this purpose, the concerned officer shall send an intimation in the prescribed form to the person whose books of accounts are required for the purpose of cross-checking, stating therein the detail of the transactions proposed to be cross-checked and the time and date on which any officer, duly authorized to cross-check the transactions will visit the place where the books of accounts are ordinarily kept by the taxable or registered person.