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]

Union of India - Section

Section 45 in The Central Goods and Services Tax Rules, 2017

45. Conditions and restrictions in respect of inputs and capital goods sent to the job worker.

(1)The inputs, semi-finished goods or capital goods shall be sent to the job worker under the cover of a challan issued by the principal, including where such goods are sent directly to a job-worker [, and where the goods are sent from one job worker to another job worker, the challan may be issued either by the principal or the job worker sending the goods to another job worker:Provided that the challan issued by the principal may be endorsed by the job worker, indicating therein the quantity and description of goods where the goods are sent by one job worker to another or are returned to the principal:Provided further that the challan endorsed by the job worker may be further endorsed by another job worker, indicating therein the quantity and description of goods where the goods are sent by one job worker to another or are returned to the principal.] [Inserted by Notification No. G.S.R. 266(E), dated 23.3.2018 (w.e.f.19.6.2017).]
(2)The challan issued by the principal to the job worker shall contain the details specified in rule 55.
(3)The details of challans in respect of goods dispatched to a job worker or received from a job worker [***] [Omitted 'or sent from one job worker to another' by Notification No. G.S.R. 1251(E), dated 31.12.2018 (w.e.f. 19.6.2017).] [during a specified period] [Substituted for 'during a quarter' by Notification No. G.S.R. 659(E), dated 24.9.2021 (with effect from the 1st day of October, 2021).] shall be included in FORM GST ITC-04 furnished for that period on or before the twenty-fifth day of the month succeeding [the said period] [Substituted 'the said quarter' by Notification No. G.S.R. 659(E), dated 24.9.2021 (with effect from the 1st day of October, 2021).] [or within such further period as may be extended by the Commissioner by a notification in this behalf:Provided that any extension of the time limit notified by the Commissioner of State tax or the Commissioner of Union territory tax shall be deemed to be notified by the Commissioner.] [Inserted by Notification No. 1344(E), dated 28.10.2017 (with effect from the 1st day of October, 2021)][Explanation. [Inserted by Notification No. G.S.R. 659(E), dated 24.9.2021 (w.e.f. 19.6.2017).] - For the purposes of this sub-rule, the expression "specified period" shall mean, -
(a)the period of six consecutive months commencing on the 1st day of April and the 1st day of October in respect of a principal whose aggregate turnover during the immediately preceding financial year exceeds five crore rupees; and
(b)a financial year in any other case.]
(4)Where the inputs or capital goods are not returned to the principal within the time stipulated in section 143, it shall be deemed that such inputs or capital goods had been supplied by the principal to the job worker on the day when the said inputs or capital goods were sent out and the said supply shall be declared in FORM GSTR-1 and the principal shall be liable to pay the tax along with applicable interest.Explanation. - For the purposes of this Chapter,-
(1)the expressions "capital goods" shall include "plant and machinery" as defined in the Explanation to section 17;
(2)for determining the value of an exempt supply as referred to in sub-section (3) of section 17-
(a)the value of land and building shall be taken as the same as adopted for the purpose of paying stamp duty; and
(b)the value of security shall be taken as one percent of the sale value of such security.
[Chapter VI] [Inserted 'Chapter IV, Chapter V, Chapter VI, Chapter VII, Chapter VIII, Chapter IX, Chapter X, Chapter XI, Chapter XII, Chapter XIII, Chapter XIV, Chapter XV, Chapter XVI' by Notification No. G.S.R. 663(E), dated 28.6.2017 (w.e.f. 19.6.2017).] Tax Invoice, Credit and Debit Notes