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 Gujarat - Section

Section 41 in Gujarat Value Added Tax Rules, 2006

41. Provisional attachment under section 45.

(1)Where the Commissioner decides to attach the property under section 45, he shall pass an order to that effect mentioning therein the details of property which is attached.
(2)If the property attached is of immovable nature, the Commissioner shall simultaneously send intimation to the revenue authority requiring them to endorse the charge on such property.
(3)If the property attached is of perishable nature, and if the dealer pays the amount equivalent to the market price of such property, then such property shall be forthwith released on proof of payment.
(4)If dealer fails to pay the amount referred to in sub-rule (3), the Commissioner may dispose of such property and the amount realized thereby shall be adjusted against the tax liability of the dealer.