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 West Bengal - Section

Section 5A in The West Bengal State Tax on Professions, Trades, Callings and Employments Act, 1979.

5A. [ Information to be furnished by the registered employers regarding changes in respect of profession, trade, calling or employment. [Sections 5A and 5B inserted by W.B. Act 3 of 2000.]

(1)If any employer registered under this Act, -
(a)sells or otherwise disposes of his trade or business or any part of his trade or business or effects or comes to know of any other change in the ownership of his trade or business, or
(b)changes the name or nature of his profession, trade or business, or
(c)in the case of a company, effects any change in the constitution of its board of directors, or
(d)discontinues his profession, trade or business or changes his place of work or opens a new place of work,
he shall, within thirty days from the date of such sale, disposal, change, or discontinuance, referred to in clause (a), clause (b), clause (c), or clause (d), inform the prescribed authority in an application furnishing necessary particulars together with the copy of the certificate of registration and if such employer dies, his legal representative, shall, in the like manner, inform the said authority.
(2)If the prescribed authority, after making such enquiry as he deems fit and proper, is satisfied that the contents of the application are in order, he shall, by an order in writing, amend the certificate of registration accordingly or cancel the certificate of registration, as the case may be.
(3)[ The provisions of sub-section (1) and sub-section (2) shall also apply mutatis mutandis in case of an enrolled person holding certificate of enrolment.]