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 32] [Entire Act]

State of Kerala - Subsection

Section 32(6) in Kerala General Sales Tax Rules, 1963

(6)Every commission agent, broker, del credere agent, auctioneer or any other mercantile agent shall maintain accounts showing:-
(a)particulars of Authorisation received by him to purchase or sell goods on behalf of each principal separately and the date on which a copy of such Authorisation in each case was sent to the assessing authority.
(b)particulars of goods purchased, or of goods received for sale on behalf of each principal each day;
(c)details of purchases/sales effected on behalf of each principal each day;
(d)details of account furnished to each principal each day;
(e)the tax paid on purchases or on sales effected on behalf of each principal and the Chalan No. and date of remittance of the tax into Treasury.