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 8] [Entire Act]

NCT Delhi - Section

Section 66 in The Delhi Value Added Tax Act, 2004

66. Value Added Tax Authorities.

(1)For carrying out the purposes of this Act, the Government shall appoint a person to be the Commissioner of Value Added Tax.
(2)To assist the Commissioner in the administration of this Act,-
(a)the Government may appoint as many [Special] [Substituted for 'Additional' by Delhi Act 6 of 2012, dated, 15-6-2012, w.e.f. 18-6-2012.] Commissioners of Value Added Tax, Value Added Tax Officers and such other persons with such designations as the Government thinks necessary; and
(b)the Commissioner may, with the previous sanction of the Government, engage and procure the engagement of other persons to assist him in the performance of his duties, in this Act referred to as "Value Added Tax Authorities".
(3)The Commissioner and the Value Added Tax Authorities shall exercise such powers as may be conferred, and perform such duties as may be required, by or under this Act.
(4)The powers exercised by the Value Added Tax Authorities for the making of assessments of tax, the computation and imposition of penalties, the computation of interest due or owed, the computation of the entitlement and the amount of any refund, the determination of specific questions under section 84, the making of general rulings under section 85, and the conduct of audit or investigations shall, for the purposes of this Act, be the administrative functions.