Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 244 docs - [View All]
The Gaekwar Mills Ltd. vs The State Of Gujarat on 6 August, 1975
State Of Tamil Nadu vs Kodaianal Motor Union (P) Ltd on 1 May, 1986
Braja Lal Banik vs State Of Tripura And Ors. on 16 June, 1989
Indian Gas Cylinders vs Inspecting Assistant ... on 22 December, 1989
Oriental Engineering Company And ... vs The Union Of India (Uoi) And Ors. on 5 March, 1973

User Queries
[Complete Act]
Central Government Act
Section 10A in The Central Sales Tax Act, 1956
10A. 1[ Imposition of penalty in lieu of prosecution. 2[
(1) ] If any person purchasing goods is guilty of an offence under clause (b) or clause (c) or clause (d) of section 10, the authority who granted to him or, as the case may be, is competent to grant to him a certificate of registration under this Act may, after giving him a reasonable opportunity of being heard, by order in writing, impose upon him by way of penalty a sum not exceeding one- and- a- half times 3[ the tax which would have been levied under sub- section (2) of section 8 in respect of the sale to him of the goods, if the sale had been a sale falling within that sub- section]: Provided that no prosecution for an offence under section 10 shall be instituted in respect of the same facts on which a penalty has been imposed under this section.]
(2) 4[ The penalty imposed upon any dealer under sub- section (1) shall be collected by the Government of India in the manner provided in sub- section (2) of section 9--
(a) in the case of an offence falling under clause (b) or clause (d) of section 10, in the State in which the person purchasing the goods obtained the form prescribed for the purposes of clause (a) of sub- section (4) of section 8 in connection with the purchase of such goods;
(b) in the case of an offence falling under clause (c) of section 10, in the State in which the person purchasing the goods should have registered himself if the offence had not been committed.]