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 5] [Section 18] [Entire Act]

State of Madhya Pradesh - Subsection

Section 18(4) in The M.P. Vat Act, 2002

(4)
(a)If a dealer required to furnish return under sub-section (1),-
(i)fails to pay the amount of tax payable according to a return for any period in the manner prescribed under sub-section (2) of Section 24; or
(ii)furnishes a revised return under sub-section (2) showing a higher amount of tax to be due than was shown by him in the original return; or
(iii)[ fails to furnish return; or [Substituted by M.P. Act No. 8 of 2007.]
(iv)has furnished return or returns and the tax paid along with the return or returns is less than the tax as per accounts,]
such dealer shall be liable to pay interest in respect of,-