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 4] [Entire Act]

State of West Bengal - Section

Section 60 in West Bengal Value Added Tax Act, 2003

60. Spatial mode of recovery of tax, penalty and interest by Commissioner.

(1)Notwithstanding the forwarding of a certificate under section 55 for recovery of any amount of net tax or any other tax, interest, or penalty, the Commissioner may, at any time or from time to time, by notice in the prescribed form, require any person from whom money is due or may become due to a dealer or any person who holds or may subsequently hold money for, or on account of, such dealer, to deposit into an appropriate Government Treasury under the appropriate head of account, either forthwith upon the money becoming due or being held or at or within the time specified in the notice (not being before the money becomes due or is held) , so much of the money as is sufficient to pay the amount due from such dealer in respect of the arrears of such net tax or other tax, interest, or penalty or the whole of the money when such money is equal to or less than that amount.
(2)A notice under the section may be issued to any person who holds or may subsequently hold any money for, or on account of, the dealer jointly with any other person, and for the purposes of the section, the shares of the joint-holders in such account shall be presumed, until the contrary is proved, to be equal.
(3)A copy of the notice shall be forwarded to the dealer at his last address known to the Commissioner and, in the case of a joint account, to all the jointholders at their last addresses known to the Commissioner.
(4)Save as otherwise provided in the section, every person to whom a notice is issued under the section shall be bound to comply with such notice, and in particular, where any such notice is issued to the post office, banking company or insurer, it shall not be necessary for any passbook, deposit receipt, policy or any other document to be produced for the purpose of any entry, endorsement of the like being made before the payment is made, notwithstanding any rule, practice or requirement to the contrary.
(5)Any claim respecting any money, which is due or to become due or is being held or may subsequently be held and in relation to which a notice under the section has been issued, arising after the date of such notice, shall be void as against any demand contained in such notice.
(6)Where the person to whom a notice under this section is sent proves to the satisfaction of the Commissioner that the sum demanded or any part thereof is not due to the dealer or that he has not hold any money for, or on account of, the dealer or that the money demanded or any part thereof is not likely to be due to the dealer or be held for, or on account of, the dealer, then, nothing contained in this section shall be deemed to require such person to deposit any such sum or part thereof, as the case may be.
(7)The Commissioner may, at any time or from time to time, amend or revoke any notice issued under this section or extend the time for making any payment in pursuance of such notice.
(8)The appropriate Government Treasury shall grant a receipt for any amount paid in compliance with a notice issued under this section, and the person so paying the amount shall be fully discharged from his liability to the dealer to the extent of the amount so paid.
(9)Any person discharging any liability to the dealer after receipt of the notice under this section shall be personally liable to the Commissioner to the extent of his own liability to the dealer so discharged or to the extent of the liability of such dealer for any amount due under this Act, whichever is less.
(10)If the person to whom a notice under this section is sent fails to make payment in pursuance thereof, he shall be deemed to be a dealer in default in respect of the amount specified in the notice, and further proceedings may be taken against him for the recovery of the amount as if it were an arrear due from him, and the notice shall have the same effect as attachment of a debt.
(11)The Commissioner may apply to the court in whose custody there is money belonging to the dealer for payment to him of the entire amount of such money or, if it is more than net tax or any other tax, interest, or penalty due, an amount sufficient to discharge the liability of net tax or any other tax, interest, or penalty:Provided that any dues exempt from attachment in execution of the decree of the civil court under section 60 of the Code of Civil Procedure, 1908 (5 of 1908.) ,shall be exempt from any payment required to be made under this section.Explanation. - For the purposes of this section, "dealer" shall include a casual dealer, transporter, carrier or transporting agent, owner or lessee or occupier of warehouse, owner of any goods, or any other person, for whom or on whose account money is demanded for payment of net tax or any other tax, interest, or penalty under this section.