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 25] [Entire Act]

State of Chattisgarh - Subsection

Section 25(6) in The Chhattisgarh Value Added Tax Act, 2005

(6)Where on an admission of a first appeal or a second appeal, the Appellate Authority stays the recovery of any amount of tax assessed or penalty imposed and on a decision in such appeal by it the amount of tax or penalty so stayed has been maintained in whole or in part by it, the dealer shall be liable to pay interest under sub-section (4), of Section 19 on such amount at the rate of [1] [Substituted by C.G. Act No. 2 of 2006.] per cent per month for the period from the date on which the recovery of such amount was stayed by the Appellate Authority to the date of its payment after the decision in appeal.