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 9] [Entire Act]

State of Tamilnadu - Subsection

Section 9(2) in Tamil Nadu Village Panchayats (Collection of Tax on Profession, Trade, Calling and Employment) Rules, 2000

(2)If a person or drawing and disbursing officer files an incomplete or incorrect return under rule 5 and if the same is detected during checking done under rule 7, the executive authority shall revise the tax amount and shall collect from the person or drawing and disbursing officers concerned, a penalty of one hundred per cent of the difference of the tax revised and the tax paid as per the return filed by him.