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 4] [Entire Act]

State of West Bengal - Section

Section 95 in West Bengal Value Added Tax Act, 2003

95. Compounding of offences.

(1)Subject to such conditions as may be prescribed, any person alleged to have committed an offence under clause (b) , clause (c) , clause (d) , clause (e) ,clause (f) or clause (h) or clause (j) of sub-section (1) , sub-section (2) , subsection (3) , sub-section (3A) , clause (c) or clause (d) of sub-section (4) , subsection (5) , sub-section (6) , sub-section (7) , sub-section (9) , or sub-section (10) , of section 93, or under any rules made under this Act, may, either before or after the commencement of any proceedings against him in respect of such offence, at his option, compound such offence, and the Commissioner may, at his discretion, accept from such person, by way of composition of such offence, such sum not exceeding five lakh rupees as may be determined by the Commissioner.
(2)On payment in full of the sum determined by the Commissioner under sub-section (1) , -
(a)no proceedings shall be commenced against such person as aforesaid; and
(b)if any proceedings have already been commenced against such person as aforesaid, such proceedings shall not be further proceeded with.