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] [Entire Act]

State of Chattisgarh - Section

Section 12 in Chhattisgarh Value Added Tax Rules, 2006

12. Grant of Registration Certificate.

(1)
(i)On the day, the application for grant of Registration Certificate under Section 16 is received, the Registering Authority shall grant to the applicant a Registration Certificate in Form 11.
(ii)On the day the application for grant of Registration Certificate under Section 18 is received, the Registering Authority shall grant a Registration Certificate in Form 15.
(2)after the issue of the Registration Certificate, the Registering Authority shall, with a view to verify the correctness of the particulars given in the application, call for the applicant's accounts and require him to produce evidence and documents in support of the particulars given in the application. On verification of the accounts and the documents furnished to him if the Registering Authority is satisfied about the correctness of the particulars given in the application are incorrect, it shall reject the application and cancel the Registration Certificate in accordance with the provision of clause (c) of sub-section (4) of Section 16.
(3)The requirement to furnish the evidence and documents under sub-rule (2) shall be limited to the particulars given in the application in Form 10 for grant of a Registration Certificate.