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 71] [Entire Act]

State of Chattisgarh - Subsection

Section 71(4) in The Chhattisgarh Value Added Tax Act, 2005

(4)In making any rule the State Government may direct that-
(a)a breach thereof shall be punishable with fine not exceeding [ten thousand rupees] [Substituted 'five hundred rupees' by C.G. Act No. 13 of 2011, dated 3.5.2011.], and if the offence is a continuing one, with a fine not exceeding [one hundred rupees] [Substituted 'twenty five rupees' by C.G. Act No. 13 of 2011, dated 3.5.2011.] for every day the offence continues; and
(b)in respect of contravention of any rule, the Commissioner may impose a penalty not exceeding [ten thousand rupees] [Substituted 'five hundred rupees' by C.G. Act No. 13 of 2011, dated 3.5.2011.] :
Provided that no such penalty shall be imposed without giving the person concerned a reasonable opportunity of being heard.