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 Bihar - Section

Section 5 in The Bihar Electricity Duty Rules, 1949

5. [ Amendment and cancellation of registration. [Substituted by Notification No. MS/12/66-12961 F.T. dated 15.11.1966 and came into force from 1.4.1965.]

(1)If any assessee-
(a)discontinues to generate or distribute energy; or
(b)install a new plant or makes any extention of the existing plant which is likely to result in the increased production of energy; or
(c)sells or otherwise disposes of his business or any part of his business or effects any other change in the ownership, name or style of business;
he; or if he is dead, his legal representative, shall within a period of one month of such discontinuance, installation, extension, sale or change, submit a report to that effect to the appropriate authority referred in sub-rule (2) of Rule 3.
(2)
(i)When the appropriate authority referred to in sub-rule (2) of Rule 3, receives an application under sub-rule (1) for the amendment of the certificate of registration, he shall after making such enquiry as he thinks fit, amend the certificate.
(ii)When the appropriate authority referred to in sub-rule (2) of Rule 3, receives an application for the cancellation of a certificate of registration, or is otherwise satisfied that the registration certificate of an assessee should be cancelled, he shall after making such enquiry as he thinks fit and, on payment by the assessee of the duty, due from him, by order, cancel the certificate with effect from the date specified in the order.]