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] [Section 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(2) in Andhra Pradesh Tax on Entry of Goods into Local Areas Act, 2001

(2)All the provisions relating to offences, interest and penalties including provisions relating to penalties in lieu of prosecution for an offence or in addition to the penalties or punishment for an offence of the [Value Added Tax Act, 2005] [Substituted 'General Sales Tax Act, 1957' by Act No. 4 of 2006, dated 30.12.2005.] shall, with necessary modifications, apply in relation to the assessment, re-assessment, determination of the value or the fair market price of goods, collection and the enforcement of payment of any tax required to be collected under this Act, or in relation to any process connected with such assessment, re-assessment, collection or enforcement of payment as if the tax under this Act were a tax under the [Value Added Tax Act, 2005] [Substituted 'General Sales Tax Act, 1957' by Act No. 4 of 2006, dated 30.12.2005.].