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 1] [Entire Act]

Union of India - Section

Section 62A in The Indian Stamp Act, 1899

62A. [ Penalty for failure to comply with provisions of section 9A. [Inserted by Finance Act, 2019 (Act No. 7 of 2019) dated 21.2.2019.]

(1)Any person who, -
(a)being required under sub-section (1) of section 9A to collect duty, fails to collect the same; or
(b)being required under sub-section (4) of section 9A to transfer the duty to the State Government within fifteen days of the expiry of the time specified therein, fails to transfer within such time,
shall be punishable with fine which shall not be less than one lakh rupees, but which may extend upto one per cent. of the collection or transfer so defaulted.
(2)Any person who, -
(a)being required under sub-section (5) of section 9A to submit details of transactions to the Government, fails to submit the same; or
(b)submits a document or makes a declaration which is false or which such person knows or believes to be false,
shall be punishable with fine of one lakh rupees for each day during which such failure continues or one crore rupees, whichever is less.]