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 28 in West Bengal Value Added Tax Act, 2003

28. Amendment of certificate of enrolment.

- The Commissioner may amend any certificate of enrolment granted under sub-section (2) of section 25, in accordance with the information furnished by a transporter, carrier or transporting agent, as the case may be, or otherwise received, after due notice to such transporter, carrier or transporting agent, as the case may be and such amendment may be made with retrospective effect in such circumstances and in such manner, and subject to such restrictions on conditions, as may be prescribed.