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 10] [Entire Act]

State of Tripura - Section

Section 31 in Tripura Value Added Tax Act, 2004

31. Audit assessment.

(1)Where -
(a)a registered dealer has failed to furnish any return under sub-section (1) of section 25 in respect of any period; or
(b)a registered dealer is selected for audit assessment by the Commissioner on the basis of any criteria or on random basis; or
(c)the Commissioner is not satisfied with the correctness of any return filed under section 24, or bonafides of any claim of exemption, deduction, concession, input tax credit or genuineness of any declaration, evidence furnished by a registered dealer in support thereof; or
(d)the Commissioner has reasons to believe that detailed scrutiny of the case is necessary, the Commissioner may, notwithstanding the fact that the dealer may already have been provisionally assessed under section 30, serve on such dealer in the prescribed manner a notice requiring him to appear on a date and place specified therein, which may be in the business premises or at a place specified in the notice, to either attend and produce or cause to be produced the books of account and all evidence on which the dealer relies in support of his returns including tax invoice, if any, or to produce such evidence as specified in the notice.
(2)The dealer shall provide all cooperation and assistance to the Commissioner to conduct the proceedings under this section at his business premises.
(3)If proceedings under this section are to be conducted at the business premises of the dealer and it is found that the dealer or his authorized representative is not available or not functioning from such premises, the Commissioner shall assess to the best of his judgement the amount of tax due from him.
(4)If the Commissioner, after considering all the evidences produced in course of the proceedings or collected by him, is satisfied that any dealer -
(a)has not furnished return in respect of any period by the prescribed date; or
(b)has furnished incomplete and incorrect return for any period;or
(c)has failed to comply with any notice under sub-section (1) or sub-section (3); or
(d)has failed to maintain accounts in accordance with the provisions of this Act or has not regularly followed any method of accounting; the Commissioner shall assess to the best of his judgement the amount of tax due from such dealer.
(5)If the Commissioner is satisfied that the dealer, in order to evade or avoid payment of tax -
(a)has failed to furnish without reasonable cause, returns in respect of any period by the prescribed date; or
(b)has furnished incomplete and incorrect returns for any period;or
(c)has availed himself of tax credit to which he is not entitled to; or
(d)has followed such method of accounting which does not enable the Commissioner to assess the tax due from him, he shall, after giving the dealer reasonable opportunity of being heard, direct him to pay, in addition to tax and interest payable by him, a penalty not exceeding one and half times of the tax due but which shall not be less than 10% of that amount.