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 63] [Entire Act]

NCT Delhi - Subsection

Section 63(3) in The Delhi Value Added Tax Act, 2004

(3)Where the Commissioner-
(a)has seized any goods;
(b)has seized a goods vehicle; or
(c)holds any goods as security for the performance of an obligation under this Act, the Commissioner may, no sooner than one month after the service of notice on-
(i)the person from whom the goods were seized;
(ii)the person from whom the goods vehicle was seized;
(iii)the person for whom the security was given; and
(iv)any person against whom the security is to be enforced, as the case may be, of his intention to sell the goods, direct the auction of such goods or goods vehicle to meet any arrears of tax, interest or penalty owed under this Act.