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 Tripura - Section

Section 94 in Tripura State Goods and Services Tax Act, 2017

94. Liability in other cases.

(1)Where a taxable person is a firm or an association of persons or a Hindu Undivided Family and such firm, association or family has discontinued business,-
(a)the tax, interest or penalty payable under this Act by such firm, association or family upto the date of such discontinuance may be determined as if no such discontinuance had taken place; and
(b)every person who, at the time of such discontinuance was a partner of such firm or a member of such association or family shall notwithstanding such discontinuance, jointly and severally, be liable for the payment of tax and interest determined and penalty imposed and payable by such firm, association or family, whether such tax and interest has been determined or penalty imposed prior to or after such discontinuance and subject as aforesaid the provisions of this Act shall so far as may be apply as if every such person or partner or member were himself a taxable person.
(2)Where a change has occurred in the constitution of a firm or an association of person the partners of the firm or members of association as it existed before and as it exists after the reconstitution shall without prejudice to the provision of section 90, jointly and severally be liable to pay tax interest or penalty due from firm or association for any period before its reconstitution.
(3)The provisions of sub-section (1) shall so far as may be, apply where the taxable person being a firm or association of person is dissolved or where the taxable person, a being a Hindu Undivided family, has effected partition with respect to the business carried on by it and accordingly references in that sub-section to discontinuance shall be construed as reference to dissolution or to partition.Explanation. - For the purposes of this Chapter,-
(a)a "Limited Liability Partnership" formed and registered under the provisions of the Limited Liability Partnership Act, 2008 shall also be considered as a firm;
(b)"court" means the District Court High Court or Supreme Court.