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 49] [Entire Act]

State of Andhra Pradesh - Subsection

Section 49(3) in The Andhra Pradesh Value Added Tax Act, 2005

(3)Any dealer who fails to notify any change in the circumstances as required under the provision of the Act or the rules made thereunder, or who fails to apply for cancellation of registration as required under Section 19 shall be liable to a penalty of Rs.2,000 (Rupees two thousand only) for each offence:Provided that before levying penalty under this Section the authority prescribed shall give the dealer a reasonable opportunity of being heard.