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 216] [Section 39] [Entire Act]

State of Karnataka - Subsection

Section 39(1) in The Karnataka Value Added Tax Act, 2003

(1)Where the prescribed authority has grounds to believe that any return furnished which is deemed as assessed is incorrect or that any assessment issued under Section 38 understates the correct tax liability of the dealer, it, -
(a)may, based on any information available, re-assess, to the best of its judgement, the additional tax payable together with any penalty and interest ; and
(b)shall issue a notice of re- assessment to the registered dealer demanding that the tax shall be paid within ten days of the date of service of the notice after giving the dealer the opportunity of showing cause against such re-assessment in writing.