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 Jammu-Kashmir - Section

Section 31 in The Police Enhanced Penalties Ordinance, 2005

31. Periodical returns and payment of tax.

(1)A registered dealer shall furnish return of his turnover in such form, for such period, by such dates and to such authority, as may be prescribed. The returns furnished by a dealer shall be duly acknowledged in the manner prescribed:Provided that the Commissioner may, subject to such conditions and restrictions as may be prescribed, exempt any such dealer or class of dealers from furnishing such returns or permit any such dealer,-
(a)to furnish them for such different periods; or
(b)to furnish a consolidated return relating to all or any of the places of business of the dealer in the State for the said period or for such different periods and to such authority, as he may direct.
(2)If the Assessing Authority has reasons to believe that the turnover of sales or the turnover of the purchases of any dealer is likely to exceed or has exceeded the taxable limit as specified in sub-section (4) of section 12, it may, by notice served in the prescribed manner, require such dealer to furnish return as if he was a registered dealer, but no tax shall be payable by him unless his gross turnover exceeds the taxable limit provided under sub-section (4) of section 12.
(3)[ Any person or dealer who having furnished a return under sub section (1) or (2), discovers any omission or incorrect statement therein, may furnish a revised return on conditions as my be prescribed, at any time before a notice of assessment is served on him, in respect of the period covered by the return or before the expiry of a period of six months from the end of the year, for the period to which the return relates, whichever is earlier.] [Sub-section (3) of Sec. 31 substituted vide J&K Taxation Laws (Amendment) Act, 2009]
(4)Any dealer, required to file return under sub-section (1) or sub- section (2), shall pay the full amount of tax payable according to the return or the differential tax payable according to the revised return furnished, if any, in such manner as may be prescribed, and shall furnish alongwith the return or revised return, as the case may be, a receipt showing full payment of such amount.
(5)A return under this section shall be signed and verified -
(a)in case of an individual, by the individual himself, and where the individual is absent by some person duly authorized by him in this behalf;
(b)in the case of a Hindu Undivided family, by the Karta;
(c)in the case of a company or local authority, by the principal officer or Chief Executive thereof;
(d)in the case of a firm, by any partner thereof not being a minor; and
(e)in the case of any other association, by the person competent to act on behalf of such association.
(6)If payment of the amount of tax is made by any person through cheque and the same is dishonoured by the bank on which it has been issued, it shall amount to failure on the part of the person to pay the amount of tax.