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 86] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 86(4) in Arunachal Pradesh Goods Tax Act, 2005

(4)Where -
(a)the Commissioner has published a ruling in respect of a class of persons or transactions;
(b)a person implements a transaction or undertakes any action in reliance on the ruling;
(c)the ruling has, at the time of implementing the transaction or undertaking the action, not been withdrawn by the Commissioner; and
(d)according to the terms of the ruling, the ruling purports to applies to the transaction or action undertaken by the person; no assessment may be raised by the Commissioner against that person which is inconsistent with the ruling and no penalty may be imposed on the person if the ruling is later held incorrect.
Explanation.- A person may rely on the Commissioner's ruling or on the determination made under section 84.