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 4] [Entire Act]

State of Tripura - Section

Section 24 in Tripura Value Added Tax Act, 2004

24. Periodical returns and payment of tax.

(1)Every registered dealer shall furnish return in such form for such period, by such dates and to such authority, as may be prescribed:Provided that the Commissioner may, subject to such conditions and restrictions as may be prescribed, exempt any such dealer or class of dealers from furnishing such returns or allow any such dealer -
(a)to furnish them for such different periods; or
(b)to furnish a consolidated return relating to all or any of the places of business of the dealer in the State of Tripura for the said period or for such different periods and to such authority, as he may direct.
(2)If the Commissioner has reason to believe that the turnover of sales of any dealer has exceeded the taxable limit as specified in subsection (3) of section 3, he may, by notice served in the prescribed manner, require such dealer to furnish return as if he were a registered dealer, but no tax shall be payable by him unless his taxable turnover exceeds the taxable limit provided under sub-section (3) of section3.
(3)If any dealer having furnished returns under sub-section (1) or subsection (2), discovers any omission or any other error in the return so filed, he may furnish a revised return before the expiry of three months next following the last date prescribed for furnishing the original return relating to the tax period.
(4)Every dealer required to file return under sub-section (1) or subsection (2) shall pay the full amount of tax payable according to the return or the differential tax payable according to the revised return furnished, if any, into the Government Treasury or in such other manner as may be prescribed, and shall furnish along with the return or revised return, as the case may be, a receipt showing full payment of such amount.
(5)Every return under this section shall be signed and verified -
(a)in case of an individual, by the individual himself, and where the individual is absent, by some person duly authorized by him in this behalf;
(b)in case of a Hindu Undivided family, by the Karta;
(c)in the case of a company or local authority, by the Principal Officer or Chief Executive thereof;
(d)in the case of a firm, by any partner thereof not being a minor;
(e)in the case of any other association, by the person competent to act on behalf of the association.
Explanation. - For this purpose, the expression "Principal Officer" shall have the meaning assigned to it under clause (35) of section 2 of the Income Tax Act, 1961.