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 1] [Entire Act]

Union of India - Section

Section 8 in The Iron Ore Mines, Manganese Ore Mines And Chrome Ore Mines Labour Welfare Cess Act, 1976

8. Penalty for non-payment of duty of excise within the prescribed period

.-If any duty of excise payable by the occupier of the metallurgical factory or the owner of the iron ore mine or manganese ore mine [or chrome ore mine] [ Inserted by Act 44 of 1982, Section 9 (w.e.f. 1.7.1983).] to the Central Government under section 4 is not paid to that Government within the period prescribed thereunder, it shall be deemed to be in arrears and the authority prescribed in this behalf may, after such inquiry as it deems fit, impose on the occupier of the metallurgical factory or, as the case may be, on the owner of the iron ore mine or manganese ore mine [or chrome ore mine] [Inserted by Act 44 of 1982, Section 9 (w.e.f. 1.7.1983). ] a penalty not exceeding the amount of duty of excise in arrears:Provided that before imposing any such penalty such occupier or such owner, as the case may be, shall be given a reasonable opportunity of being heard and, if after such hearing the said authority is satisfied that the default was for any good and sufficient reason, no penalty shall be imposed under this section.