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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(62) in Andhra Pradesh Goods and Services Tax Act, 2017

(62)"input tax" in relation to a registered person, means the Central tax, State Tax, integrated tax or Union Territory tax charged on any supply of goods or services or both and includes,-
(a)the integrated goods and services tax charged on import of goods;
(b)the tax payable under the provisions of sub-sections (3) and (4) of section 9;
(c)the tax payable under the provisions of sub-sections (3) and (4) of section 5 of the Integrated Goods and Services Tax Act, 2017;
(d)the tax payable under the provisions of the Central Goods and Services Tax Act, 2017;
but does not include the tax paid under the composition levy;