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 Maharashtra - Section

Section 12 in The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975

12. Authorities for implementation of the Act.

(1)
(a)For carrying out the purposes of this Act, the State Government may appoint,-
(i)an officer to be the Commissioner of Profession Tax for the whole of the State of Maharashtra;
(ii)[a Special Commissioner of Profession Tax and one or more officers] [These words were substituted for the words 'one or more officers' by Maharashtra 8 of 2012, Section 8(1), (w.e.f. 1-5-2012).] to be the Additional Commissioner of Profession Tax as the State Government thinks necessary;
(iii)[ such number of Joint Commissioners of Profession Tax, Deputy Commissioners of Profession Tax, Assistant Commissioners of Profession Tax, Profession Tax Officers and other officers and persons (with such designation) as the State Government thinks necessary; [These sub-clauses were substituted by Maharashtra 32 of 2006 (w.e.f. 20-6-2006).]
(b)[Special Commissioner, Additional Commissioners], Joint Commissioners, Deputy Commissioners, Assistant Commissioners, [,Profession Tax Officers and such other officers and persons (with such designation) as the State Government thinks necessary] [Substituted 'and Profession Tax Officers' by Maharashtra Act No. 26 of 2018, dated 31.3.2018.] shall within the limit of such area as the Commissioner may specify by notification in the Official Gazette, to be within their jurisdiction, exercise such powers and perform such duties of the Commissioner under this Act, as the Commissioner may, from time to time, by notification published in the Official Gazette, delegate to them either generally or as respects any particular matter or class of matters.]
(c)The superintendence and control for the proper execution of the provisions of this Act and the rules made thereunder relating to the levy and collection of the tax shall vest in the Commissioner.
(2)[The Tribunal constituted under section 11 of the Maharashtra Value Added Tax Act, 2002] [The words were substituted by Maharashtra 32 of 2006 (w.e.f. 1-4-2005).] shall be the Tribunal for the purposes of hearing appeals and revision applications and discharging other functions of the Tribunal under this Act, and accordingly, the provisions of section 21 of that Act (including any regulations made thereunder with such modifications, if any, therein as circumstances may require) and other provisions relating to the Tribunal under that Act shall also apply to and in relation to such Tribunal for the purposes of this Act.
(3)For carrying out the purposes of this Act, the State Government may, at its discretion appoint any Government Department or officer, or a Municipal Corporation, Municipal Council or Zilla Parishad [or any agency] [The words were inserted by Maharashtra 9 of 1997 Section 43(a), (w.e.f. 1-10-1996).] (hereinafter called "the Collecting Agent") as its agent responsible for levy and collection-of the tax under this Act, from such person or class of persons as may be prescribed; and thereupon, it shall be the duty of such Collecting Agent to carry out in such manner as may be prescribed, such functions under this Act as may be prescribed, and to render full and complete account of the tax levied and collected to the Commissioner in such manner and at such time as that officer may require.
(4)[ Any person authorised by the Collecting Agent in this behalf shall have for the purposes of levy and collection of the tax such powers as may be prescribed] [This sub-section 4 was substituted by Man. 9 of 1997, Section 43(b), (w.e.f. 1-10-1996).].
(5)A Municipal Corporation, Municipal Council or [Zilla Parishad or agency] [These words were substituted for the words or Zilla Parishad' by Maharashtra 9 of 1997, Section 43(c)(i), (w.e.f. 1-10-1996).] appointed as agent to carry out the purposes of this Act under sub-section (3) shall be paid such collection charges as may be determined by the State Government, [* * *] [The words 'after consultation with the local authority concerned' deleted by Maharashtra 9 of 1997, Section 43(c)(ii), (w.e.f. 1-10-1996).].
(6)It shall be lawful for the Commissioner, or an Officer duly authorised by him, to have access to, and to cause production and examination of books, registers, accounts or documents maintained or required to be maintained by the Collecting Agent for the purposes of this Act, and the Collecting Agent shall, whenever called upon to do so, produce such books, registers, accounts or documents for inspection by the Commissioner or by the authorised officer.
(7)[ For carrying out the purposes of this Act, the Commissioner or an officer duly authorised by him may, appoint any person or persons, possessing such qualifications as may be prescribed, as his agent or agents (hereinafter referred to as the "recovery agent"). Such recovery agent shall be responsible for survey and recovery of the arrears of the tax (including interest and penalty) recoverable under this Act.
(8)It shall be the duty of the recovery agent to carry out such functions and in such manner, as may be prescribed, and to render full and complete account of the arrears recovered to the Commissioner or to the officer duly authorised by him, in such manner, and at such time, as that officer may require.
(9)The recovery agent shall have, for the purpose of survey and recovery of tax, interest and penalty, such powers as may be prescribed.
(10)The recovery agent shall be paid such incentive as may be determined by the Government.
(11)It shall be lawful for the Commissioner or an officer duly authorised by him, to have access to, and to cause production and examination of books, registers, accounts or documents maintained or required to be maintained by the recovery agent for the purpose of this Act, and the recovery agent shall, whenever called upon to do so, produce such books, registers, accounts or documents for inspection by the Commissioner or by the authorised officer.] [Sub-sections (7) to (11) were added by the Mall. 16 of 2002, (w.e.f. 26-2-2002).]