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 67] [Entire Act]

State of Tripura - Subsection

Section 67(2) in Tripura Value Added Tax Act, 2004

(2)The driver or person in-charge of vehicle or carrier of goods in movement shall :-
(a)carry with him the records of the goods including challan, bills of sale or dispatch memos and prescribed declaration form duly filled in and signed by the consignee or transporter of goods carried;
(b)stop the vehicle or carrier at every check post set up under sub- section(l) or at any other place by an officer authorized by the Commissioner in this behalf;
(c)produce all the documents including the prescribed forms relating to the goods before the officer-in-charge of the check post or the authorized officer;
(d)give all the information in his possession relating to the goods;
(e)allow the inspection of the goods for search of the vehicle by the officer-in-charge of the check post or any authorized officer.