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 Gujarat - Section

Section 56 in The Gujarat Value Added Tax Act, 2003

56. Liability of courts of Wards etc.

- Where the estate or any portion of the estate of a dealer owning a business in respect of which tax is payable under this Act is under the control of the Court of Wards, the Administrator General, the Official Trustee or any receiver or manager (including any person, whatever be his designation, who is fact manages the business) appointed by or under any order of a court, the tax, interest or penalty shall be levied upon and be recoverable from such court of wards, Administrator General, Official Trustee, receiver or manager as his case may be, in like manner and to the same extent as it would be assessed upon and be recoverable from the dealer as if he were conducting the business himself, and all the provisions of this Act, shall, so far as may be, apply accordingly.