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 West Bengal - Section

Section 101 in West Bengal Value Added Tax Act, 2003

101. Penalty for organising execution-cumsale in contravention of section 100.

(1)Where any person contravenes the provision of section 100 by organising any exhibition-cum-sale without obtaining permit, the Commissioner, the Special Commissioner or the Additional Commissioner may, after giving such person an opportunity of being heard, imposed upon him the penalty not exceeding fifty thousand rupees.
(2)A penalty imposed under sub-section (1) , shall be paid by the person upon whom it is imposed by such date as may be specified by the authority referred to in sub-section (1) , in a notice to be issued for this purpose, and the date so specified shall not be earlier than fifteen days from the date of issue of such notice:Provided that the authority may, for reasons to be recorded in writing, extend the date of payment of the penalty for such period, as he may think fit.