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 18] [Entire Act]

State of Chattisgarh - Subsection

Section 18(2) in Chhattisgarh Value Added Tax Rules, 2006

(2)A dealer may apply to the Registering Authority in Form 12 for the cancellation of his Registration Certificate on any of the grounds mentioned in clause (a), (b) or (c) of sub-section (10) of Section 16. If the application is on the ground mentioned in clause (a) of sub-section (10) of Section 16 he shall also tender along with the application the Registration Certificate together with certified copies thereof, if any. On the receipt of such application, the Registering Authority shall, if it is satisfied after making such enquiries as it deems necessary, that the application is correct, cancel the Registration Certificate.