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 Chattisgarh - Section

Section 43 in Chhattisgarh Value Added Tax Rules, 2006

43. Notice of demand and payment of tax in advance of assessment and the manner of its payment.

(1)The notice under sub-section (3) of Section 26 shall be in Form 38.
(2)The amount of the tax payable under Section 26 shall be paid in the manner laid down in Rule 36.
(3)The tax demanded in the notice in Form 38 shall be payable within seven days from the date of the service of the notice.