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 Kerala - Section

Section 38 in Kerala Value Added Tax Rules, 2005

38. Best judgement Assessment.

(1)Where an assessing authority resorting to best judgement assessment under section 22 or section 23 or section 24 deems it necessary to verify the books of accounts of the assessee, such authority may serve on the dealer a notice in Form No. 17 calling upon him to produce the books of accounts or other records or evidences, if any, to prove his turnover and tax liability, and also the correctness of the stock statement, goods or the turnover reported or the input tax credit or the refund claimed, at a time and place to be specified in the notice and shall scrutinize them, if produced, as specified in the notice.
(2)Where the dealer proves the correctness of the above claims with reference to the records produced, the assessing authority shall not proceed to complete best judgement assessment.
(3)Where the dealer fails to prove the correctness of the turnover, stock etc as above, the assessing authority shall proceed to make the best judgement assessment. The dealer shall be given a reasonable opportunity of being heard before completing the best judgement assessment.
(4)Where the turnover of a dealer is determined and the tax or taxes payable for any return period is assessed under section 22,23 and 24, a notice in Form No. 12 shall be served upon the dealer and the dealer shall pay the sums demanded within the time and in the manner specified in the notice.
(5)Where the taxable turnover of a dealer is determined resorting to best judgement assessment, proportionate special rebate to the tax liability fixed on the turnover under sub section (2) of section 6 consequent to any addition made in the turnover may be given while fixing the tax liability in respect of such assessment.