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 87] [Entire Act]

NCT Delhi - Subsection

Section 87(5) in The Delhi Value Added Tax Act, 2004

(5)Where-
(a)penalty under this Act has been assessed;
(b)the penalty has not been remitted in full after objection; and
(c)the person is subsequently assessed to a further penalty in respect of the same or a substantially similar failure occurring on another occasion (in this section called the "subsequent offence"), the penalty otherwise due under this Act shall be increased by-
(i)in the case of the first subsequent offence, fifty percent of the specified penalty; and
(ii)in the case of the second and any further subsequent offence, one hundred per cent of the specified penalty.