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 60] [Entire Act]

State of Tripura - Subsection

Section 60(4) in Tripura Value Added Tax Act, 2004

(4)The Commissioner may, for the purposes of the survey, enter any place where a person is engaged in business but is unregistered or has not applied for grant of the certificate of registration, whether such place will be principal place of business or not of such business and require any proprietor, employee or any other person who may at that time and place be attending in any manner to, or helping in, the business -
(i)to afford him the necessary facility to inspect such books of accounts or other documents as he may require and which may be available at such place,
(ii)to afford him the necessary facility to check or verify the cash, stock or other valuable articles or things which may be found therein, and
(iii)to furnish such information as he may require as to any matter which may be useful for, or relevant to any proceedings under this Act.
Explanation. - For the purposes of this sub-section, a place where the person is engaged in business will also include any other place where any of the books of accounts or other documents or any part of the cash, stock or other valuable articles or things relating to the business are kept.