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 35A(4)] [Section 35A] [Entire Act]

State of Kerala - Subsection

Section 35A(4)(a) in Kerala General Sales Tax Rules, 1963

(a)If the officer to whom proceedings are submitted under sub-section (3) of section 29A is satisfied after inquiry that there has been no attempt to evade the tax due under the Act on the transaction in pursuance of which the goods are transported, he shall, for reasons to be recorded in writing;
(i)order the release of the goods detained or seized, on the owner of the goods paying the expenses, if any incurred by the officer concerned for the safe custody of the goods and incidental charges including charges for the service and publication, of the notice under subsections (4) and (8) of section 29A and the order under clause (d) of this sub-rule (which shall be specified in the order).
(ii)release the security (including any bond) furnished by the owner of the goods or any other person.