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 10] [Entire Act]

State of Sikkim - Subsection

Section 10(2) in Sikkim Ecology Fund and Environment Cess Act, 2005

(2)
(a)If the prescribed authority is not satisfied as aforesaid but requires the presence of dealer or production of evidence from the him, it may serve on such dealer on notice in the prescribed form requiring him/ his representative to attend and produce on a date to be specified, any evidence that the dealer may rely on in support of his return..
(b)On the date specified in the notice or any other date as may be fixed by the prescribed authority under intimation to dealer and after having heard and examining such evidence as the dealer may produce an such evidence as the said authority may require on specified points, it shall, by an order in writing assesses and Determine the cess payable by the dealer.