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 Assam - Section

Section 10A in The Assam Amusements and Betting Tax Act, 1939

10A. Composition of offences.

(1)Subject to such conditions as may be prescribed, an officer authorised by the State Government in this behalf may, either before or after institution of criminal proceeding accept from the person charged with an offence under this Chapter or the rule made thereunder, by way of composition of the offence, a sum not exceeding one thousand rupees or in the case of contravention of the provisions of Section 4 of the Act double the amount of tax which would have been payable had these provisions have complied with, whichever is greater.
(2)On payment of such sum as may be determined under sub- section (1), no further proceedings shall be taken against the person concerned in respect of the same offence.