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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 51 in The Andhra Pradesh Value Added Tax Act, 2005

51. Penalty for failure to pay tax when due.

(1)Where a dealer who fails to pay tax due on the basis of the return submitted by him by the last day of the month in which it is due, he shall be liable to pay tax and a penalty of ten percent of the amount of tax due:Provided that before levying such penalty the authority prescribed shall give the dealer a reasonable opportunity of being heard.
(2)If a dealer pays the tax, penalty and interest under subsection (1) and subsequently it is found that the tax is not due, then such tax, penalty and interest shall be refunded to that dealer.