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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 79 in Uttar Pradesh Value Added Tax Act, 2008

79. Power to make rules.

(1)The State Government may make rules to carry out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such rules may provide for-
(a)all matters expressly required or allowed by this Act to be prescribed;
(b)the registration of persons engaged in the sales or purchase of goods and the imposing of condition in respect of the sale for the purpose of enforcing the provisions of this Act;
(c)the determination of the turnover for the purpose of assessment of tax under this Act;
(d)compelling the submission of tax returns and the production of documents and enforcing the attendance of a person and examining them on oath or affirmation;
(e)the appointment, duties and powers of the officers appointed for the purpose of enforcing the provisions of this Act;
(f)generally regulating the procedure to be followed and the forms to be adopted in proceedings under this Act;
(g)refunds of amounts deposited under sub-section(1) of Section 40 or 41, the procedure for such refunds and the period within which they may be made;
(h)the custody of the goods seized under this Act; and
(i)the matters which are to be or may be prescribed;
(3)The power to make rules conferred by this section shall be subject to condition of the rules being made after previous publication for a period of not less than four weeks:Provided that if the State Government is satisfied that circumstances exist which render it necessary for it to take immediate action, it may make any rule without such previous publication.
(4)All rules made under this section shall be published in the Gazette and upon such publication shall have effect immediately as if enacted in this Act.