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 Rajasthan - Section

Section 14 in The Rajasthan Tax on Entry of Goods Into Local Areas Rules, 1999

14. Nature of accounts to be maintained by dealers.

(1)Every registered dealer and every person liable to get himself registered under the Act shall keep and maintain a true and correct account of his daily transaction of sales and purchases of goods.(2) Every such dealer or person shall keep the current books of accounts at the place or places of business entered in the Registration Certificate. Every purchase shall be brought to account then and there as soon as the purchase is effected.
(3)Every wholesale dealer or manufacturer shall maintain day to day stock accounts in respect of each of the goods and each variety of the same goods dealt with by him. The stock account shall contain particulars of purchases or stock receipts, sales or stock transfers and balance of stock.
(4)Every dealer shall maintain Subsidiary accounts of stock for each branch, depot or godown. Every branch shall also maintain the stock accounts in respect of its own transactions in the form adopted for this purpose by its principal place of business.
(5)Every dealer while delivering goods to another dealer in pursuance of sale or while consigning the goods to his branch or depot or vice versa, where the aggregate amount of the goods so sold or consigned is one thousand rupees or more, shall issue a delivery note in triplicate in Form-ETLA-12. The delivery notes shall be maintained in the Forms shall be serially machine numbered and one series of numbers shall be adopted for each assessment year.
(6)Any officer of Commercial Taxes Department not below the rank of Assistant Commercial Taxes officer, requiring any dealer to produce before him the accounts and other documents or to furnish any information relating to his business under sub - section (1) of Section 30 shall serve upon the dealer a notice in Form ETLA - 13. The dealer on whom the notice is served produce the accounts and other documents and shall furnish information relating to his business on the date and time specified in the notice.Chapter - V Appeals and Revisions