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 10] [Entire Act]

State of Karnataka - Section

Section 11A in Karnataka Tax on Entry of Goods Act, 1979

11A. [ Power of State Government to exempt or reduce tax. [Substituted by Act 15 of 1992 w.e.f. 1.5.1992]

- [(1)] The State Government may, if in its opinion it is necessary in public interest so to do, by notification and subject to such restrictions and conditions and for such period as may be specified in the notification, exempt or reduce [either prospectively or retrospectively] [Inserted by Act 4 of 1999 w.e.f. 1.4.1999] the tax payable under this Act,-(i)by any specified class of persons or class of dealers or in respect of any goods or class of goods ; or(ii)on entry of all or any goods or class of goods into any specified local area.]
(2)[ The State Government may, by notification cancel or vary any notification issued under sub-section (1).
(3)Where any restriction or condition specified under sub-section (1) is contravened or is not observed by a dealer or a declaration furnished under the said sub-section is found to be wrong, then such dealer shall be liable to pay by way of penalty an amount equal to twice the difference between the tax payable at the rates specified by or under the Act and the tax paid at the rates specified under the notification on the value of such goods in respect of which such contravention or non-observance has taken place or a wrong declaration is furnished:Provided that before taking action under the sub-section the dealer shall be given a reasonable opportunity of being heard.] [Inserted by Act 18 of 1994 w.e.f. 1.4.1994]