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 29] [Entire Act]

State of Meghalaya - Subsection

Section 29(2) in Meghalaya Goods and Services Tax Act, 2017

(2)The proper officer may cancel the registration of a person from such date, including any retrospective date, as he may deem fit, where, -
(a)the registered person has contravened such provisions of the Act or the rules made thereunder as may be prescribed; or
(b)a person paying tax under section 10 has not furnished returns for three consecutive tax periods; or
(c)any person, other than a person specified in clause (b), has not furnished returns for a continuous period of six months; or
(d)any person who has taken voluntary registration under sub-section (3) of section 25 has not commenced business within six months from the date of registration; or
(e)registration has been obtained by means of fraud, wilful misstatement or suppression of facts:
Provided that the proper officer shall not cancel the registration without giving the person an opportunity of being heard.