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 91] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 91(b) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(b)has been registered; and either-
(i)has failed to undertake activities which would make the person a dealer within the period specified in his application; or
(ii)has failed to comply with any of the restrictions or conditions subject to which such registration was granted, such person shall be liable to pay a penalty of five thousand rupees.