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 58] [Entire Act]

State of Maharashtra - Subsection

Section 58(1) in The Maharashtra Agricultural Income Tax Act, 1962

(1)
(i)If a person fails without reasonable cause or excuse -
(a)to furnish in due time any of the returns mentioned in section 22 or section 44,
(b)to produce or cause to be produced, on or before the last date allowed by the Agricultural Income-tax Officer under subsection (5) of section 22 or the date mentioned in the notice under the said sub-section, whichever is the later, such accounts, or documents as are referred to in the notice,
(c)to grant inspection to allow copies to be taken in accordance with the provisions of section 45,
(d)to keep true account of the agricultural produce raised or received by him as required by section 46, or when directed so to do under that section to keep any account or record in accordance with the direction; or
(ii)if a person -
(a)fails to comply with any requirement made of him under section 47,
(b)knowingly produces incorrect accounts, registers or documents or knowingly furnishes incorrect information,
(c)obstructs any officer making an inspection, search or seizure under section 47; or
(iii)if a person aids or abets any other person in the commission of any act specified in any of the sub-clauses of clause (i) or of clause (ii), he shall, on conviction, be punished with simple imprisonment which may extend to six months or with fine not exceeding two thousand rupees or with both.