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 12] [Entire Act]

NCT Delhi - Section

Section 49 in Delhi Sales Tax Act, 1975

49. Determination of disputed questions.

(1)If any question arises, otherwise than in proceedings before a court, or before the Commissioner has commenced assessment or reassessment of a dealer under section 23 or 24, whether for the purposes of this Act,-
(a)any person, society, club or association or any firm or any branch or department of any firm is a dealer; or
(b)any particular thing done to any goods amounts to or results in the manufacture of goods within the meaning of that term as given in clause (h) of section 2; or
(c)any transaction is a sale, and if so, the sale price therefor; or
(d)any particular dealer is required to be registered; or
(e)any tax is payable in respect of any particular sale, or if the tax is payable, the rate thereof,
the Commissioner shall, within such period as may be prescribed, make an order determining such question.Explanation. - For the purposes of this sub-section, the Commissioner shall be deemed to have commenced assessment or reassessment of a dealer under section 23 or section 24, when the dealer is served with any notice by the Commissioner under section 23 or section 24 as the case may be.
(2)The Commissioner may direct that the determination shall not affect the liability of any person under this Act as respects any sale effected prior to the determination.
(3)If any such question arises from any order already passed under this Act or under the Bengal Finance (Sales Tax) Act, 1941 (Bengal Act VI of 1941), as then in force in Delhi, no such question shall be entertained for determination under this section; but such question may be raised in appeal against, or by way of revision of such order.