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 6] [Entire Act]

Union of India - Section

Section 35 in The Taxation Laws (Amendment) Act, 2006

35. Amendment of section 11A.-

In section 11A of the Central Excise Act, 1944 (hereafter referred to as the Central Excise Act),-(a)after sub- section (1), the following sub- section shall be inserted, namely:-
(1A)When any duty of excise has not been levied or paid or has been short- levied or short paid or erroneously refunded, by reason of fraud, collusion or any wilful misstatement or suppression of facts, or contravention of any of the provisions of this Act or the rules made thereunder with intent to evade payment of duty, by such person or his agent, to whom a notice is served under the proviso to sub- section (1) by the Central Excise Officer, may pay duty in full or in part as may be accepted by him, and the interest payable thereon under section 11AB and penalty equal to twenty- five per cent. of the duty specified in the notice or the duty so accepted by such person within thirty days of the receipt of the notice.
(b)to sub- section (2), the following provisos shall be added, namely:-
Provided that if such person has paid the duty in full together with, interest and penalty under sub- section (1A), the proceedings in respect of such person and other persons to whom notice is served under sub- section (1) shall, without prejudice to the provisions of sections 9, 9A and 9AA, be deemed to be conclusive as to the matters stated therein:Provided further that, if such person has paid duty in part, interest and penalty under sub- section (1A), the Central Excise Officer, shall determine the amount of duty or interest not being in excess of the amount partly due from such person.