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 38] [Entire Act]

UT Chandigarh - Section

Section 25 in The Punjab Value Added Tax Act, 2005

25. Security from certain classes of persons.

(1)Every person applying for registration under this Act, shall furnish a security of rupees fifty thousand in the manner, prescribed for securing proper and timely payments of tax or any other sum, payable by him under this Act:Provided that the security already furnished by a person registered under the repealed Act, shall be deemed to have been furnished under this Act.
(2)The designated officer granting registration, may, on application made by a person for release, discharge or refund of the security, order the release, discharge or refund of the whole security or any part thereof, furnished by him, if the same is not required.Explanation. - The designated officer shall not be required to retain security or surety furnished by a person on behalf of a taxable person or registered person, if the registration of such a person has been cancelled under this Act and nothing remains due against such a person.
(3)Where it appears expedient to the designated officer, granting registration, so to do, for the proper realisation of, tax payable under this Act, he may, at any time while such certificate is in force, by an order in writing and for reasons to be recorded therein, require the person, to whom the registration has been granted, to furnish within such time, as may be specified in the order and in the prescribed manner, such additional security, not exceeding rupees two lac in addition to the security, furnished under sub-section (1), as may be specified in the order, for the aforesaid purpose:Provided that no person shall be required to furnish any additional security under this sub-section, unless he has been given an opportunity of being heard.
(4)The designated officer, granting the registration, may, by an order in writing, for good and sufficient cause, forfeit or realise the whole or any part of Security or additional security furnished by a person for recovery of any amount of tax or penalty due or payable by a person:Provided that no order shall be passed under this sub-section without giving the person concerned, an opportunity of being heard.
(5)In case the security is rendered insufficient because of the order made under sub-section (4), the person concerned shall furnish further security to make up for the amount, which has fallen short, in such manner and within such time, as may be prescribed.