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 Goa - Section

Section 29 in The Goa Value Added Tax Act, 2005

29. Assessment.

(1)The returns submitted by the dealer shall be accepted as self-assessed:Provided the Commissioner, as per the procedure prescribed, shall select upto twenty per cent of the total number of such dealers or such percentage as may be notified by Government from time to time for detailed assessment:Provided further when any dealer applies for cancellation of his registration certificate on the ground of closure or stoppage of his business, his last assessment shall be finalized on the basis of books of accounts and other records maintained by him after giving him an opportunity of being heard.
(2)Where-
(a)a person fails to file a return as required by section 24; or
(b)the Commissioner has reason to believe that the returns filed by a person are not correct and complete; or
(c)the Commissioner has reasonable grounds to believe that a person will become liable to pay tax under this Act but is unlikely to pay the [amount due; or] [Substituted by the Amendment Act 2 of 2011.]
(d)[ the Commissioner requires to get satisfied with the correctness of the refund so claimed,] [Inserted by the Amendment Act 2 of 2011.].
the Commissioner may make an assessment of the amount of tax payable by the person to the best of his judgement after giving him an opportunity of being heard.
(3)[ No assessment under this section for any year shall be made after a period of two years from the end of the year to which the return under section 24 is submitted by a dealer and no assessment under sub-section (9) shall be made after the expiry of five years from the end of the year in respect of which or part of which such assessment is to be made:Provided that where assessment is made in consequence of or to give effect to, any order of an appellate Authority or Revisional Authority or of a Court, the said period of two years shall be reckoned from the date of such order:Provided further that in computing the period laid down in this sub-section, any period during which assessment proceedings are stayed by an order or injunction of any Court or authority such period shall be excluded;] [Sub-section 3 substituted by the Amendment Act 18 of 2006.].[Provided also that the Commissioner may, if it is considered necessary by him so to do, by notification published in the Official Gazette, extend the period specified in this sub-section by a further period not exceeding one year.] [Inserted by the Amendment Act 24 of 2008.]
(4)The Commissioner shall make an assessment of the amount that in his opinion, is the amount of tax payable under this Act, after making necessary enquiries and upon issue of notice on proposed assessment.
(5)The Commissioner shall serve a notice of the proposed assessment in the prescribed manner on the person to be assessed, which shall state-
(a)either the tax payable or the net tax payable in the case of registered dealer and any refund that may be eligible to be claimed;
(b)the time, place, and manner of objecting to the proposed assessment; and
(c)reasons for the assessment to be made.
(6)The Commissioner shall serve a notice on completion of assessment under this section and the dealer shall pay the balance of tax in accordance with the terms of that notice.
(7)An amended assessment shall be treated in all respects as an assessment under this section.
(8)No assessment or other proceedings purporting to be made, issued or executed under this Act, shall be-
(a)quashed or deemed to be void or voidable for want of form; or
(b)affected by reason of mistake, defect or omission therein, if it is in substance and effect, in conformity with this Act or the rules made thereunder and the person assessed, or intended to be assessed or affected by the document is designated in it according to common understanding.
(9)[ Where, the Commissioner has reason to believe that a dealer is liable to pay tax in respect of any period, but has failed to apply for registration or has failed to apply for registration within the time as required by or under this Act, the commissioner shall proceed to assess, to the best of this judgment, wherever necessary, the amount of tax due from the dealer in respect of such period and all subsequent periods and, in making such assessment, he shall give the dealer reasonable opportunity of being heard; and if he is satisfied that the default is without reasonable cause, direct the dealer to pay by way of penalty, in addition to tax assessed, a sum not exceeding the amount of tax assessed.] [Sub-section 9 inserted by the Amendment Act 18 of 2006.]