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 7] [Entire Act]

State of Madhya Pradesh - Section

Section 3 in The M.P. Vat Act, 2002

3. Taxing Authorities and other Officers.

(1)There may he appointed a person to be the Commissioner of Commercial Tax and the following category of officers to assist him, namely :-
(a)[ Director of Commercial Tax;] [Inserted by M.P. Act No. 9 of 2009.]
(b)[] [Renumbered by M.P. Act No. 9 of 2009.] Additional Commissioner of Commercial Tax;
(c)Deputy Commissioner or Additional Deputy Commissioner of Commercial Tax;
(d)Assistant Commissioner or Additional Assistant Commissioner of Commercial Tax;
(e)Commercial Tax Officer or Additional Commercial Tax Officer;
(f)Assistant Commercial Tax Officer; and
(g)Inspector of Commercial Tax.
(2)[The Commissioner of Commercial Tax, the Director of Commercial Tax and the Additional Commissioner of Commercial Tax] [Substituted by M.P. Act No. 9 of 2009.] shall be appointed by the State Government and the other officers referred to in sub-section (1) shall be appointed by the State Government or such other authority as it may direct.
(3)[ The Commissioner of Commercial Tax, the Director of Commercial Tax and the Additional Commissioner of Commercial Tax shall exercise all the powers and perform all the duties conferred or imposed on the Commissioner by or under this Act throughout the State and for this purpose any reference to the Commissioner in this Act, shall be construed as a reference to the Director of Commercial Tax and the Additional Commissioner of Commercial Tax.] [Substituted by M.P. Act No. 9 of 2009.]
(4)[Other officers referred to in sub-section (2) and Appellate Authority] [Substituted by M.P. Act No. 22 of 2006.] shall, within such areas as the appointing authority may, by general or special order specify, exercise such powers as may be conferred and perform such duties as may be imposed by or under this Act.