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 12 in The West Bengal State Tax on Professions, Trades, Callings and Employments Act, 1979.

12. Authorities for the purposes of this Act.

(1)For carrying out the purposes of this Act, the State Government shall appoint an officer to be the Commissioner of Profession Tax.
(2)The State Government may appoint such other officers as it thinks necessary to assist the Commissioner.
(3)An officer appointed under sub-section (2) shall, within the limits of such area as the State Government may by notification specify, exercise such powers and perform such duties as may be delegated by the Commissioner subject to such conditions as may be imposed by the State Government.
(4)The superintendence and control for the proper execution of the provisions of this Act and the rules made thereunder relating to the levy and collection of tax shall vest in the Commissioner. The Commissioner shall exercise such other powers and perform such other duties under this Act or any rule made thereunder as may be conferred or imposed on him.