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 89] [Entire Act]

Daman and Diu - Subsection

Section 89(2) in Daman and Diu Value Added Tax Regulation, 2005

(2)Whoever knowingly -
(a)furnishes a false return; or
(b)produces before the Commissioner, false bill, cash memorandum, voucher, declaration, certificate, tax invoice or other document for claiming deduction on tax credit; or
(c)produces false accounts, registers or documents or knowingly furnishes false information,
he shall -
(i)in case where the amount of tax, which could have been evaded if the false return, bill, cash-memorandum, voucher, declaration, certificate, tax invoice or other document for claiming deduction on tax credit, accounts, registers or documents or false information, as the case may be, had been accepted as true exceeds, fifty thousand rupees, on conviction, be punished with rigorous imprisonment for a term which may extend to six months ; and
(ii)in any other case, with rigorous imprisonment for a term which may extend to four months and with fine.