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 Madhya Pradesh - Section

Section 30 in The M.P. Vanijyik Kar Adhiniyam, 1994

30. Exclusion of time in assessment proceedings.

(1)Nothing contained in Section 28 limiting the time within which any re-assessment may be made, shall apply to a re-assessment made in consequence of or to give effect to any finding or direction contained in an order under Section 61, 62 or 70.
(2)In computing the period of limitation prescribed for assessment or reassessment as the case may be under Section 27 or Section 28, the time during which any assessment or reassessment proceeding remained stayed under the order of any civil or other competent Court, or under special or general order of the Commissioner issued under Section 67 shall be excluded.
(3)Where any turnover or a part thereof of any dealer has been assessed to tax under this Act or under any of the Acts repealed by Section 52 of Act No. 2 of 1959 and the Act repealed by this Act (hereinafter referred to as the repealed Acts and not under the Central Sales Tax Act, 1956 (No. 74 of 1956) or vice versa, but subsequent as a result of any order passed under Section 61 or Section 62 or Section 70 or under the corresponding provisions of any of the repealed Acts or of an order passed by any civil or any other competent Court, it is held to be assessable under the Central Sales Tax Act, 1956 (No. 74 of 1956) or under this Act or under any of the repealed Act, as the case may be, then in consequence of such order or to give effect to any finding or direction contained in such order, such turnover or part thereof, shall, irrespective of the fact that the order previously passed in the other case under the Central Sales Tax Act, 1956 (No. 74 of 1956) or under this Act or under any of the repealed Acts, as the case may be, has become final, be assessed or re-assessed to tax, as the case may be, at any time within five years from the date of such order, under the relevant Act notwithstanding anything contained in Section 27 or Section 28 or of the corresponding provisions in the relevant repealed Acts limiting the time within which any assessment or reassessment may be made.