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 5] [Entire Act]

State of Gujarat - Section

Section 25 in The Gujarat Value Added Tax Act, 2003

25. Continuation of certificate of registration of dissolved firm.

- Where-
(a)a registered dealer is a firm and on the death of any partner of such firm, the firm stands dissolved, and
(b)the person who immediately before such dissolution was a partner of the firm carries on business of the dissolved firm, as proprietor, then-
(i)until the certificate of registration granted to the firm prior to its dissolution is amended under sub-clause (ii), the certificate of registration granted to the firm prior to its dissolution shall, subject to section, 27, continue to be valid for a period of six months;
(ii)on an application made by such person within a period of six months from the date of dissolution of the firm for amendment of the certificate of registration and on information being furnished in the manner required by section 26, the certificate of registration granted to the firm prior to its dissolution shall be amended accordingly.