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 87] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 87(10) in Arunachal Pradesh Goods Tax Act, 2005

(10)False, misleading or deceptive returns.Any person who -
(a)furnishes a return under this Act which is false, misleading or deceptive in a material particular; or
(b)omits from a return furnished under this Act any matter or thing without which the return is false, misleading or deceptive in a material particular; shall be liable to pay by way of penalty a sum of Rupees one lakh or the amount of the tax deficiency, whichever is the greater.
Payment of incorrect amount of tax