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 Maharashtra - Section

Section 66 in The Maharashtra Value Added Tax Act, 2002

66. Survey.

(1)With a view to identifying dealers who are liable to pay tax under this Act, but have remained unregistered, the Commissioner shall, from time to time, cause a survey of unregistered dealers to be taken.
(2)For the purposes of the survey, the Commissioner may, by general or special notice, require any dealer or class of dealers to furnish the names, addresses and such other particulars as he may find necessary relating to the persons and dealers who have purchased any goods from or sold any goods, to such dealer or class of dealers during any given period.
(3)For the purposes of survey, the Commissioner may call for details and particulars regarding the services provided by public utilities and financial institutions including Banking companies which he is of the opinion shall be relevant and useful for the purposes of the survey. He may, from time to time, cause the results of the survey to be published in any manner as he thinks fit, so however as not to disclose or indicate the identity of any particular unregistered dealer identified during the survey.
(4)[* * *] [Sub-sections (4), (5), (6) and (7) were deleted by the Maharashtra Value Added Tax (Levy and Amendment) Act, 2005, Section 39.]
(5)[* * *] [Sub-sections (4), (5), (6) and (7) were deleted by the Maharashtra Value Added Tax (Levy and Amendment) Act, 2005, Section 39.]
(6)[* * *] [Sub-sections (4), (5), (6) and (7) were deleted by the Maharashtra Value Added Tax (Levy and Amendment) Act, 2005, Section 39.]
(7)[* * *] [Sub-sections (4), (5), (6) and (7) were deleted by the Maharashtra Value Added Tax (Levy and Amendment) Act, 2005, Section 39.]