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 22] [Entire Act]

State of Tamilnadu - Section

Section 48 in Tamil Nadu Value Added Tax Act, 2006

48. Appointment of Commissioner of Commercial Taxes, [Additional Commissioners of Commercial Taxes, Appellate Joint Commissioners of Commercial Taxes, Joint Commissioners of Commercial Taxes, Appellate Deputy Commissioners of Commercial Taxes, Deputy Commissioners of Commercial Taxes and Assistant Commissioner of Commercial Taxes] [Substituted by Tamil Nadu Amendment Act 18 of 2009, with effect from 30th July 2008].

- The Government may appoint a Commissioner of Commercial Taxes and as many [ Additional Commissioners of Commercial Taxes, Appellate Joint Commissioners of Commercial Taxes, Joint Commissioners of Commercial Taxes, Joint Commissioners of Commercial Taxes (Enforcement), Appellate Deputy Commissioners of Commercial Taxes, Territorial Deputy Commissioners of Commercial Taxes, Administrative Deputy Commissioners of Commercial Taxes, Deputy Commissioners of Commercial Taxes (Assessment), Deputy Commissioners of Commercial Taxes (Enforcement) and Assistant Commissioners Commercial Taxes, as they think fit, for the purpose of performing the functions respectively conferred on them by or under this Act] [Substituted by Tamil Nadu Amendment Act 18 of 2009, with effect from 30th July 2008]. The Commissioner of Commercial Taxes shall perform the functions conferred on him throughout the State, and the other officers shall perform their functions within such local limits as the Government or any authority or officer empowered in this behalf, may assign to them.