Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 33 docs - [View All]
Orissa Cement Limited vs The State Of Orissa And Ors. on 9 August, 1974
Rameswar Prasad vs Sales Tax Officer And Anr. on 5 March, 1973
Commissioner Of Sales Tax vs H.K. Sahebranka on 21 June, 1961
Tangudu Gopalan And Sons vs State Of Orissa And Ors. on 16 December, 1992
Commissioner Of Income-Tax vs Sinclair Murray And Co. (P.) Ltd. on 10 February, 1969

Loading...
User Queries
[Complete Act]
Central Government Act
Section 9B in The Central Sales Tax Act, 1956
9B. 1[ Rounding off of tax, etc. The amount of tax, interest, penalty, fine or any other sum payable, and the amount of refund due, under the provisions of this Act shall be rounded off to the nearest rupee and, for this purpose, where such amount contains a part of a rupee consisting of paise, then, if such part is fifty paise or more, it shall be increased to one rupee and if such part is less than fifty paise, it shall be ignored: Provided that nothing in this section shall apply for the purpose of collection by a dealer of any amount by way of tax under this Act in respect of any sale by him of goods in the course of inter- State trade or commerce.]