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] [Section 28] [Entire Act]

State of Himachal Pradesh - Subsection

Section 28(1) in The Himachal Pradesh Value Added Tax Act, 2005

(1)The Assessing Authority either suo-moto or on an application shall, in the prescribed manner [after final determination of liability,] [Inserted by Act No. 14 of 2009 vide notification No. LLR-D (6)-20/2009-Leg. Dated 19.9.2009 published in R.H.P. (Extra-ordinary) on 22.9.2009.] refund to a registered dealer or any other person any amount of tax, interest or penalty paid by such dealer or any such other person under this Act, if the amount of tax, penalty or interest so paid is in excess of the amount due from him under this Act, either by a refund voucher or, at the option of the dealer or such other person, by adjustment of the amount so paid with the amount due from him, in respect of any other period:[Provided that an application for refund of any excess amount of input tax credit under sub-section (4) of section 12, may be made by a registered dealer after the expiry of a quarter of the year and where the Assessing Authority finds that the returns for the tax period are correct and complete, it shall in the prescribed manner refund to such registered dealer the excess amount of input tax credit or allow it to be carried forward to the next tax period:] [Existing first proviso substituted by new provisos by H.P. Ordinance No. 2 of 2006 published vide Notification No. LLRD (6)-16/2006-Leg. dated 27-5-2006 in R.H.P. Extra dated 27-5-2006. The Ordinance was subsequently replaced by Act No. 17 of 2006 published vide Notification No. LLRD(6)-21/2006-Leg. dated 30-9-2006 in R.H.P. Extra dated 30-9-2006. The first proviso prior to substitution was as under : --Provided that no application for refund of any excess amount of input tax credit under sub-section (4) of section 12 shall be made and no refund allowed until the expiry of two years from the date of the commencement of this Act, and thereafter the claim may be made at the end of each subsequent year:][Provided that a dealer may also make such application electronically in the prescribed manner. Provided further that where any investigation, scrutiny, inspection or audit or other enquiry is pending against the registered dealer, and the officer authorised to sanction the refund is of the opinion that the payment of such refund is likely to adversely affect the revenue which may become due from such registered dealer at the conclusion of such investigation, scrutiny, inspection or audit or other enquiry, he may, for reasons to be recorded in writing, either refund the amount of excess input tax credit subject to furnishing of a security equal to the amount to be refunded to such registered dealer or withhold the refund till such time the proceedings are concluded:] [New proviso inserted by Act No. 38 of 2011 Published in Rajpatra Himachal Pradesh on 29-09-2011]Provided further that no refund under this section shall be allowed unless the claim for refund is made within a period of three years from the date on which such claim accrues.