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 2] [Section 55] [Entire Act]

State of Andhra Pradesh - Subsection

Section 55(4) in The Andhra Pradesh Value Added Tax Act, 2005

(4)[ (a) Any dealer, who purchases any goods by furnishing a declaration and uses such goods contrary to such declaration, shall be liable to pay a penalty of 200% of the tax leviable in the absence of such declaration on the value of such goods so purchase;
(b)any dealer, who claims that any sale of any goods is liable to tax at a reduced rate is found to be in possession of any false or fabricated declaration and pays tax at a reduced rate under the Act, shall be liable to pay a penalty of 200% of the tax leviable in the absence of such declaration on the value of the goods, so sold;
Provided that before levying penalty under this sub-section, the assessing authority shall give the dealer a reasonable opportunity of being heard.] [Added by Act No. 28 of 2008, w.e.f. 24-9-2008.]