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 17] [Entire Act]

Union of India - Section

Section 106 in Finance Act, 2013

106. Person who may make declaration of tax dues.

(1)Any person may declare his tax dues in respect of which no notice or an order of determination under section 72 or section 73 or section 73A of the Chapter has been issued or made before the 1st day of March, 2013:Provided that any person who has furnished return under section 70 of the Chapter and disclosed his true liability, but has not paid the disclosed amount of service tax or any part thereof, shall not be eligible to make declaration for the period covered by the said return:Provided further that where a notice or an order of determination has been issued to a person in respect of any period on any issue, no declaration shall be made of his tax dues on the same issue for any subsequent period.
(2)Where a declaration has been made by a person against whom,-
(a)an inquiry or investigation in respect of a service tax not levied or not paid or short-levied or short-paid has been initiated by way of-
(i)search of premises under section 82 of the Chapter; or
(ii)issuance of summons under section 14 of the Central Excise Act, 1944, (1 Of 1944) as made applicable to the Chapter under section 83 thereof: or
(iii)requiring production of accounts, documents or other evidence under the Chapter or the rules made thereunder; or
(b)an audit has been initiated,
and such inquiry, investigation or audit is pending as on the 1st day of March, 2013, then, the designated authority shall, by an order, and for reasons to be recorded in writing, reject such declaration.