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(13) in Arunachal Pradesh Goods Tax Act, 2005

(13)Failure to prepare or retain required records and accounts. Where a person is required under this Act to -
(a)prepare records or accounts;
(b)prepare records or accounts in a prescribed manner;
(c)retain records or accounts; or and the person -
(i)fails to prepare the required records and accounts;
(ii)fails to prepare records and accounts in the prescribed manner; or
(iii)fails to retain the records and accounts for the prescribed period; the person is liable to pay by way of penalty a sum of Rupees fifty thousand or twenty per cent of the tax deficiency, whichever is the greater.