Section 130(3) in Delhi Goods and Services Tax Act, 2017
(3)Where any fine in lieu of confiscation of goods or conveyance is imposed under sub-section (2), the owner of such goods or conveyance or the person referred to in sub-section (1), shall, in addition, be liable to any tax, penalty and charges payable in respect of such goods or conveyance. [omitted by actt 3 of 2021]