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 Karnataka - Section

Section 6 in Karnataka Tax on Luxuries Act, 1979

6. Assessment and collection of tax.

(1)If the [Luxury Tax Officer] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] is satisfied that the return furnished under sub-section (1) of section 5 is complete and he has no reason to believe that it is incorrect, he shall assess the amount of tax due from the [proprietor or stockist] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] on the basis of such return.
(2)
(a)If the [Luxury Tax Officer] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] is not satisfied that the return furnished under sub-section (1) of section 5 is complete or he has reason to believe that it is incorrect and he considers it necessary to require the presence of the [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] or the production of further evidence, he shall serve on such [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] in the proscribed manner a notice requiring him on a date and at a place specified therein either to attend and produce or cause to be produced all evidence on which such [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] relies in support of his return or to produce such evidence as is specified in the notice.
(b)On the date specified in the notice, or as soon as may be thereafter, the [Luxury Tax Officer] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] shall, after considering all the evidence which may be produced, assess the amount of tax due from the [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997].
(c)If the [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] fails to comply with the terms of the notice issued to him under clause (a), the [Luxury Tax Officer] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] shall assess to the best of his judgment, the amount of tax due from him.
(3)If a [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] liable to pay tax under this Act fails to furnish a return in respect of any period within the period specified in sub-section (1) of section 5, the [Luxury Tax Officer] [Substituted by Act 10 of 1986 w.e.f. 31.3.1986] shall, after giving the [proprietor or stockist] [Substituted by Act 7 of 1997 w.e.f. 1.4.1997] a reasonable opportunity of being heard, assess to the best of his judgment, the amount of tax if any, due from him.
(4)Any assessment made under this section shall be without prejudice to any penalty or prosecution for an offence under this Act.