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 61] [Entire Act]

State of Andhra Pradesh - Subsection

Section 61(1) in The Andhra Pradesh Value Added Tax Act, 2005

(1)The authority prescribed may accept, from any dealer who has committed an offence under the Act by way of composition of such offence.
(a)where the offence consists of the evasion of tax, in addition to such tax, a sum of money equal to the amount of tax subject to a minimum of Rs. 3,000/- (Rupees three thousand only); and
(b)in other cases a sum of money not exceeding Rs. 3,000 (Rupees three thousand only).