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] [Entire Act]

State of Madhya Pradesh - Section

Section 54 in The M.P. Vanijyik Kar Niyam, 1995

54. Recovery of tax, penalty, interest, fee or any other sum payable under the Act from defaulting dealer or person.

- If after the expiry of the date fixed under Rule 41 or Rule 52 or when the date is extended under sub-section (8) of Section 32 after the expiry of the extended date any amount of tax, penalty, interest, fee or any other sum payable under the Act by a dealer or person assessed, imposed or computed or payable, as the case may be, or any part thereof remains unpaid, the assessing authority shall apply to the competent authority to recover such amount as an arrear of land revenue.