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 7] [Entire Act]

State of Kerala - Section

Section 71 in The Kerala Value Added Tax Act, 2003

71. Punishment for submitting untrue return etc.

(1)Any person who, -
(a)knowingly submits an untrue return or fails to submit return as required by the provisions of this Act or the rules made there under; or
(b)fails to keep true and complete accounts; or
(c)dishonestly objects to or fails to comply with the terms of a notice issued to him under sub-section (1) of section 35, or
(d)being a person obliged to register himself as a dealer under this Act does not get himself registered; or
(e)fails to stop any vehicle or vessel when required to do so by an officer empowered in this behalf; or
(f)willfully acts in contravention of any of the provisions of this Act or the rules made there under, for the contravention of which no express provision for punishment is made by this Act, shall, on conviction by a Magistrate, be liable to fine which may extend to twenty five thousand rupees.
(2)Any person who -
(a)makes any bogus claim of input tax credit, special rebate or refund, or
(b)continues the business during the period of suspension of registration, or
(c)prevents or obstructs survey, inspection, entry, search, checking of tax invoice or seizure by an officer empowered under this Act, or
(d)prevents or obstructs inspection of any vehicle or vessel or goods transported otherwise or seizure of goods by an officer in charge of a check post or barrier or by any officer empowered under this Act, or
(e)fraudulently evades the payment of tax, fee or other amount due from him under this Act, or
(f)carries on business as a dealer without furnishing the security demanded under sub-section (1) of section 17, shall, on conviction by a Magistrate, be punished with simple imprisonment for a period which may extend to six months or to fine not less than the tax or other amounts due but not exceeding fifty thousand rupees or to both.