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 6] [Section 68] [Entire Act]

State of Gujarat - Subsection

Section 68(4) in The Gujarat Value Added Tax Act, 2003

(4)
(a)If the officer-in-charge of the check-post or barrier is of the opinion that-
(i)goods under transport are not covered by goods vehicle record, trip-sheet or log book, or
(ii)goods under transport are not in accordance with the documents prescribed under clause (a) of sub-section (3), or
(iii)a declaration relating to particulars of goods as made under clause (c) of sub-section (3) is false, [or] [Sub-Section (4) was renumbered as clause (a) and in sub-clause (iii) the word 'or' and sub-clause (iv) was added by Gujarat Act No.6 of 2006, Section 31(1) (a)]
(iv)the Signature appearing in any of the documents referred to in clause (a) of sub-section (3) does not match with the signature furnished by the registered dealer under section 66A,]
(b)[ if the driver or other person in charge of a vehicle, boat or animal carrying goods does not make a declaration or if he makes a declaration, he does not keep a copy thereof with him as required by clause (c) of sub-section (3)] [This clause was inserted by Gujarat Act No.6 of 2006, Section 31 (l)(b)],
he may, after recording the reasons, seize such goods [and detain the vehicle] [The words were substituted for the words 'and vehicle' by Gujarat Act No.6 of 2006, Section 31(1)(c)] and give receipt thereof to the person from whose possession or control, the goods [***] [The words 'or vehicles' were deleted by Gujarat Act No.6 of 2006, Section 31 (1)(d)] vehicles are seized.