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 27] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 27(1) in Arunachal Pradesh Goods Tax Act, 2005

(1)The Commissioner may as a condition of:
(a)registering a person as a dealer;
(b)approving a person as an Approved Road Transporter;
(c)permitting a person to operate an Approved Warehouse; or
(d)making a refund under section 40; require a person or prescribed class of persons to furnish security for the proper performance of their responsibilities under this Act in the prescribed amount, in the prescribed manner and within such time as may be prescribed.