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 Madhya Pradesh - Section

Section 74 in M.P. Vat Rules, 2006

74. Procedure for seizure and release of goods/vehicle and disposal of goods by sale.

(1)Where any goods or the vehicle alongwith the goods are seized under sub-section (6) of Section 57 by the Check Post Officer or the officer empowered under sub- section (5) of the said section, he shall prepare a list in duplicate of all such goods and/or vehicle bearing his own signature, and signature of the transporter and shall take all the measures necessary for their safe custody. One copy of the list shall be given to the transporter.
(2)The notice under sub-section (8) or (10) of Section 57 shall, as far as may be, be in Form 52.
(3)Where any goods or goods along with the vehicle or vehicle are released under sub-sections (6), (8) and (11) of Section 57 by the check post officer or the officer empowered, he shall, on payment by the transporter of the goods expenses, if any, incurred by the check post officer or the officer empowered for the safe custody of the goods and the incidental charges (which shall be specified in the order) order release of the goods and obtain a receipt thereof from the transporter.
(4)If the amount of penalty imposed under sub-section (8) or (10) of Section 57 is not paid within [fifteen days] [Substituted by Notification No. F-A-3-65-07-1-V (01), dated 3-1-2008.] of the service of the order, the check post officer or the officer empowered shall serve on the transporter a notice in Form 53 to show cause why the goods or the vehicle along with the goods should not be disposed of by way of sale.
(5)On being satisfied that the amount of penalty imposed under sub-section (8) or (10) of Section 57 has not been paid by the transporter, the check post officer or the officer empowered shall proceed to dispose of the goods or the vehicle along with the goods by way of sale.
(6)The order of disposal of the goods or the vehicle along with the goods by way of sale shall be in Form 54 and a copy of the order shall be served on the transporter.
(7)The goods and/or vehicle required to be disposed of by way of sale under sub-section (12) of Section 57 shall be disposed of by way of sale in the manner laid down by or under the Madhya Pradesh Land Revenue Code, 1959 (No. 20 of 1959).
(8)[ The authorization of the consignor or consignee for the purpose of sub-section (14) of Section 57 shall be made by the transporter in Form 54-A.] [Inserted by Notification No. F-A-5-7-06-1-V (24), dated 14-6-2007.]