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 West Bengal - Section

Section 27A in West Bengal Value Added Tax Act, 2003

27A. Information to be furnished by a registered dealer regarding change of business.

- If any registered dealer -
(a)sells or otherwise disposes of his business or any part of his business or effects or comes to know of any change in the ownership of his business, or discontinues his business or changes his place of business or opens a new place of his business; or
(b)discontinues or changes his factory or warehouse or opens a new factory or warehouse; or
(c)changes the name of nature of his business or effects any change in the class of classes of goods in which he carries on his business and which is or are specified in his certificate of registration; or
(d)in the case of a company, effects any change in the constitution of its board of directors; or
(e)accepts digital signature certificate issued under the Information Technology Act, 2000, or
(f)opens a new bank account or closes and existing bank account relating to the business, he shall, within the prescribed time and in the prescribed manner, inform the prescribed authority accordingly and if any such dealer dies, is legal representative shall, in the like manner, inform the said authority.