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 28] [Entire Act]

State of Kerala - Section

Section 46 in The Kerala General Sales Tax Act, 1963

46. Penalty for submitting untrue return etc.

(1)Any person who: -
(a)knowingly submits an untrue return or fails to submit return as required by the provisions of this Act or the rules made there under or
(b)omitted.
(c)fails to keep true and complete accounts, or
(d)dishonestly objects to or fails to comply with the terms of a notice issued to him under sub-section (1) of section 25, of
(e)being a person obliged to register himself as a dealer under this Act does not get himself registered, or
(f)willfully acts in contravention of any of the provisions of this Act or the rules made there under, for the contravention of which no express provision for punishment is made by this Act.
(g)or abets the commission of any of the above offences, shall, on conviction by a Magistrate be liable to fine which may extend to twenty five thousand rupees.
(2)Any person who,-
(a)prevents or obstructs inspection, entry, search or seizure by an officer empowered under this Act, or
(b)prevents or obstructs inspection of any vehicle or vessel or goods transported, otherwise or seizure of goods by an officer in charge of a check post or barrier or any officer empowered under this Act, or
(c)fraudulently evades the payment of tax, fee or other amount due from him under this Act, or
(d)after purchasing any goods in respect of which he has made a declaration under the proviso to sub-section (3) of section 5 fails without reasonable excuse to make use of the goods for the declared purpose, or
(e)carries on business as a dealer without furnishing the security demanded under sub-section (4) of section 14, shall, on conviction by a Magistrate be liable to simple imprisonment which may extend to six months or to fine not less than the tax or other amounts due but not exceeding fifty thousand rupees, or to both.