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 2] [Section 6] [Entire Act]

State of Karnataka - Subsection

Section 6(2) in Karnataka Tax on Entry of Goods Act, 1979

(2)Where after making a re-assessment under this Section.-
(a)any further evidence comes to the notice of the assessing authority; or
(b)if the assessing authority has reason to believe that the whole or any part of the turnover of a dealer or the value of taxable goods brought or caused to be brought into a local area by a dealer whether on his own account or on account of his principal or any other person or who has taken delivery or is entitled to take delivery of such goods on its entry into local area in respect of any tax period has escaped re-assessment to tax; or
(c)tax has been under re-assessed; or
(d)has been re-assessed at a rate lower than the rate at which it is assessable under this Act; or
(e)any deductions or exemptions have been wrongly allowed in respect thereof,
The assessing authority may, notwithstanding the fact that whole or part of such escaped turnover or value of taxable goods as the case may be, was already before the said authority at the time of assessment or reassessment, proceed to make assessment or any further re-assessments in addition to such earlier assessment or re-assessment]