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 3] [Entire Act]

State of West Bengal - Section

Section 85 in West Bengal Value Added Tax Act, 2003

85. Suo motu revision by Commissioner.

(1)Subject to such rules as may be made and for reasons to be recorded in writing, the Commissioner may, on his own emotion, revise [a provisional assessment under section 45, or any other assessment under section 46] [Substituted by S. 6 (23) of WB Act XIII of 2005 w.e.f. 1.4.2005 for 'a provisional assessment under section 46'.] or section 48, or deemed to have been made under sub-section (1) of section 47 or order passed by a person appointed under sub-section (1) of section 6 to assist him.
(2)Notwithstanding anything contained elsewhere in the Act, where an assessment in respect of the dealer for any period is taking up under clause (c) or clause (d) of sub-section (1) of section 46, the Commissioner may, on his own emotion, revise the orders of assessments under section 45, or section 46, or section 47 or section 48 for the previous five years also.