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 Gujarat - Section

Section 23 in GUJARAT CARRIAGE OF GOODS TAXATION ACT, 1962

23. Offence and penalties and competent court :-

(1)Any person who-
(a)being an operator.
(i)submits or allows or causes to be submitted an incorrect or incomplete return or fails to submit a return as re- quired by or under any provisions of this Act; or
(ii)fraudulently evades or allows to be evaded, the payment of any tax due from him; or
(iii)fraudulently makes or causes or allows to be made any wrong entry in, or fraudulently omits or causes or allows to be omitted any entry from, any statements submitted, or any accounts or registers; or
(b)wilfully acts in contravention of any of the provisions of this Act or the rules or any lawful orders passed in accordance there with, - shall, on conviction, be punished with fine which may extend to one thousand rupees, and if the Magistrate so directs in his order shall be liable to pay in addition as if it were a fine, such specified amount as the Magistrate may determine to be the amount the payment of which he had evaded.
(2)No offence punishable under this Act shall be inquired into or tried by any court inferior to that of a Magistrate of the first class and except on a complaint made by the Taxation Officer or by any other officer, authorised in that behalf by State Government by a general or special order.