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 Kerala - Section

Section 15B in The Kerala Value Added Tax Act, 2003

15B. Special drive for registration.

- Notwithstanding anything contained anywhere in this Act, dealers who had voluntarily applied for registration under the Act for the period from 15th December, 2007 to 31st March, 2008 would be entitled to,-
(a)get registration with effect from the date of commencement of business irrespective of the date of application;
(b)claim input tax credit on their purchases covered under bills /invoices of registered dealers within the State from the date of commencement of business; and
(c)pay tax under sub - section ( 5 ) of section 6, subject to eligibility, or pay tax under section 8 for the relevant years subject to eligibility and filing application for compounding along with the registration application:
Provided that such dealers shall be liable to pay interest on all dues and will not be entitled for any refund relating to the period prior to filing of registration application.