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 0] [Section 80] [Entire Act]

State of Manipur - Subsection

Section 80(2) in Manipur Value Added Tax Act, 2004

(2)Whoever, knowingly furnishes a false return shall, on conviction, be punished-
(i)in case where the amount of tax, which could have been evaded if the false return had been accepted as true, exceeds Rs. 10,000/-with rigorous imprisonment for a term which shall not be less than six months but which may extend to three years and with fine;
(ii)in any other case, with rigorous imprisonment for a term, which shall not be less than three months but which may extend to one year and with fine.