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 West Bengal - Section

Section 67 in West Bengal Value Added Tax Act, 2003

67. Seizure of accounts of a dealer or casual dealer or any other person.

- If the Commissioner, a Special Commissioner, an AdditionalCommissioner or any person appointed under the sub-section (1) of section 6 to assist the Commissioner, has reason to suspect, upon information or otherwise, that any dealer, casual dealer, or any other person, is evading any tax, or is attempting to evade payment of any tax, or has failed to deposit any tax, as the case may be, he may, for reasons to be recorded in writing, seize such accounts, registers or documents, including those in the form of electronic record, or any computer or electronic media of such dealer or casual dealer or person, as may be necessary, [and shall grant such dealer or casual dealer or person, a receipt for such accounts, registers of documents, including those in the form of electronic record, or any computer or electronic media] [Substituted by S. 6(17) (a) of WB Act XIII of 2005 w.e.f. 1.4.2005 for 'and shall grant to such dealer or casual dealer or person, a receipt for such accounts, registers or documents'.] seized by him and shall retain all or any of them only for such period as may be necessary for examination thereof or for prosecution or for any other purpose of this Act:Provided that-
(a)the Commissioner or the Special Commissioner or the Additional Commissioner shall not retain any of the [accounts, registers or documents, including those in the form of electronic records, or any computer or electronic media, seized under this section] [Substituted by S. 6(17) (b) (i) of WB Act XIII of 2005 w.e.f. 1.4.2005 for 'accounts, resistors or documents, including those in the form of electronic record, seized by him under the section'.] for the period exceeding one year from the date of the seizure unless he records in writing the reasons therefor, and
(b)any person appointed under sub-section (1) of section 6 to assist the Commissioner shall not retain any of the [accounts, registers or documents, including those in the form of electronic records, or any computer or electronic media, seized under this section] [Substituted by S. 6(17) (b) (ii) of WB Act XIII of 2005 w.e.f. 1.4.2005 for 'accounts, registers of documents, including those in the form of electronic records, seized by him under this section'.] for a period exceeding one year from the date of the seizure unless he states the reason in writing therefor and obtains sanction of the Commissioner in writing in respect thereof.