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 18] [Entire Act]

State of Bihar - Subsection

Section 18(1) in Bihar Taxation on Luxuries in Hotels Act, 1988

(1)If a proprietor, which shall for the purpose of this section, includes an employee, the manager or every person who was incharge or responsible for the management of the hotel at the time of commission of the offence-
(a)fails or neglects to maintain accounts and registers, issue bill or cash memos as provided in this Act and rules framed thereunder; or
(b)fails or neglects to furnish any information or produce books of account, registers and documents in course of inspection; or
(c)fails to submit returns or pay tax and penalty required under sections 6 and 7; or
(d)obstructs any authority in the performance of duty under this Act shall be punished with imprisonment of either description for a term which may extend to six months or with fine which may extend to five thousand rupees or with both.