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 West Bengal - Section

Section 118A in West Bengal Value Added Tax Act, 2003

118A. [ Amendment of eligibility.certificate. [Inserted w.e.f. 01.08.2006 by S. 12(38) of WB Act XVIII of 2006.]

(1)Where any registered dealer referred to in sub-clause (a) , or subclause(b) , or sub-clause (c) , of sub-section (1) of section 118-effects any change in the ownership of the business; orsells or otherwise disposes of the industrial unit in respect of which he has been granted the certificate of eligibility; oreffects any change in the name of his business or class or classes of goods specified in his certificate of eligibility; oreffects any change in the capacity of production of the industrial unit for which he has been granted the certificate of eligibility; or,effects any change in the gross value of fixed capital assets of the industrial unit for the he has been granted the certificate of eligibility; oreffects any change in the location of the industrial unit for which he has been granted the certificate of eligibility; or installs pollution control equipment in the industrial unit,he shall, within such period, in such manner and subject to such restrictions and conditions, as may be prescribed, inform the prescribed authority accordingly and the prescribed authority may amend the certificate of eligibility in accordance with the information furnished to him.
(2)A registered dealer shall not be eligible for the benefit referred to in sub-clause (a) , or sub-clause (b) , or sub-clause (c) , of sub-section (1) of section 118, if such dealer contravenes any of the provisions of sub-section (1).]