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 Jammu-Kashmir - Section

Section 68 in The Police Enhanced Penalties Ordinance, 2005

68. Forwarding agency, etc. to obtain certificate of registration and submit returns.

(1)For carrying out the purposes of section 67, every transport agency, clearing or forwarding agency having a place of business in the State and importing or clearing or forwarding goods on behalf of a dealer, shall obtain a certificate of registration in the prescribed manner from the Deputy Commissioner Commercial Taxes of the area in which it has a place of business on payment of a fee of one thousand rupees and on furnishing of security of one lac rupees in the manner as may be prescribed.
(2)The agencies referred to in sub-section (1) shall submit to the Deputy Commissioner Commercial Taxes or an Assessing Authority authorized in writing by the Commissioner, prescribed returns of goods transported, cleared or forwarded by it.
(3)The authorities referred to in sub-section (2) shall have the powers to call for and examine the books of account, documents and other records in possession of such agency with a view to verifying the correctness of returns submitted and the compliance of the provisions of section 67.