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 95] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 95(2) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(2)If a casual trader required to furnish a return under this Regulation-
(a)fails to furnish any return by the due date; or
(b)fails to furnish with a return any other document that is required to be furnished with the return, such person shall be liable to pay, by way of penalty, a sum of five hundred rupees per day from the day immediately following the due date until the failure is rectified:
Provided that the amount of penalty payable under this sub-section shall not exceed fifteen thousand rupees.