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] [Entire Act]

State of Rajasthan - Section

Section 45 in The Rajasthan Sales Tax Rules, 1995

45. Verification and adjustment of deposits claimed.

- Where a dealer or a person furnishes a receipt in form ST 26 or part IV of the challan in form ST 10 in order to claim an adjustment of the amount covered by such receipt or challan and if such adjustment in any assessment is kept pending for want of proper verification of facts, the assessing authority itself shall get the verification done and shall not enforce the demand to the extent of the amount under adjustment, till such adjustment is allowed or the claim for such adjustment is rejected by an order in writing, as the case may be.