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 21] [Entire Act]

State of Chattisgarh - Subsection

Section 21(4) in The Chhattisgarh Value Added Tax Act, 2005

(4)
(a)The Commissioner shall serve on a registered dealer referred to in the proviso to sub-section (1) or in sub-section (3) or a registered dealer who is not eligible for assessment under sub-section (2) with a notice in the prescribed form appointing a place and day and directing him-
(i)to appear in person or by an agent entitled to appear in accordance with the provisions of Section 24; or
(ii)to produce evidence or have it produced in support of the returns; or
(iii)to produce or cause to be produced accounts, registers; cash memoranda or other documents relating to his business;
(b)The Commissioner, after hearing the registered dealer or his agent and examining the evidence produced in compliance with the requirements of sub-clause (ii) or sub-clause (iii) of clause (a) and such further evidence as he may require, shall assess or re-assess him to tax.