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 3] [Entire Act]

NCT Delhi - Section

Section 14 in The Delhi Value Added Tax Act, 2004

14. Treatment of stock brought forward during transition.

(1)Within a period of four months of the commencement of this Act, all registered dealers wishing to claim the credit referred to in sub-section (2) of this section, shall furnish to the Commissioner a statement of their trading stock, raw materials and packaging materials for trading stock (in this section referred to as "opening stock") which-
(a)is held in Delhi on the date of the commencement of this Act;
(b)was purchased by the dealer after the first day of April 2004, in such form as may be prescribed.
(2)If-
(a)the dealer has furnished the statement referred to in sub-section (1) of this section;
(b)the opening stock has borne tax under the Delhi Sales Tax Act, 1975 (43 of 1975) at the point specified by the Government under section 5 of the said Act; and
(c)the opening stock has been purchased by the dealer from a registered dealer for such purposes as are specified in sub-section (1) of section 9 of this Act,
the amount of tax borne under the Delhi Sales Tax Act, 1975 (43 of 1975) on such opening stock, determined in such manner and subject to such conditions and restrictions and up to the extent as may be prescribed, shall be credited to the registered dealer as a tax credit under section 9 of this Act:Provided that no tax credit under this section shall be allowed unless the dealer has in his possession, invoices issued by a dealer registered under the Delhi Sales Tax Act, 1975 (43 of 1975) in respect of the purchases of the said goods:Provided Further that the dealer shall claim the entire amount of credit to which he is entitled in a single statement, which accompanies a return furnished under this Act.
(3)For the avoidance of doubt, no tax credit under sub-section (2) of this section can be claimed-
(a)for finished goods manufactured out of tax paid raw material or capital goods;
(b)for any goods that were taxable at last point under the Delhi Sales Tax Act, 1975 (43 of 1975) held at the time of the commencement of this Act;
(c)in a statement furnished more than four months after the commencement of this Act; or
(d)for opening stock which is held outside Delhi.
(4)[ Every dealer wishing to claim a tax credit in excess of one lakh rupees on opening stock shall furnish with the statement a certificate signed by an accountant in the prescribed form certifying that the net credit claim made is true and correct.] [Substituted by DVAT (Amendment) Act, 2005 (5 of 2005), w.e.f. 1-4-2005.][x x x] [Sub-sections (5) and (6) omitted, vide DVAT (Amendment) Act, 2005 (5 of 2005), w.e.f. 1-4-2005.]