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 Kerala - Section

Section 96 in Kerala Goods and Services Tax Rules, 2017

96. Refund of integrated tax paid on goods exported out of India.

(1)The shipping bill filed by an exporter shall be deemed to be an application for refund of integrated tax paid on the goods exported out of India and such application shall be deemed to have been filed only when :-
(a)the person in charge of the conveyance carrying the export goods duly files an export manifest or an export report covering the number and the date of shipping bills or bills of export; and
(b)the applicant has furnished a valid return in FORM GSTR-3;
(2)The details of the relevant export invoices contained in FORM GSTR-1 shall be transmitted electronically by the common portal to the system designated by the Customs and the said system shall electronically transmit to the common portal, a confirmation that the goods covered by the said invoices have been exported out of India.
(3)Upon the receipt of the information regarding the furnishing of a valid return in FORM GSTR-3 from the common portal, the system designated by the Customs shall process the claim for refund and an amount equal to the integrated tax paid in respect of each shipping bill or bill of export shall be electronically credited to the bank account of the applicant mentioned in his registration particulars and as intimated to the Customs authorities.
(4)The claim for refund shall be withheld where,-
(a)a request has been received from the jurisdictional Commissioner of central tax, state tax or union territory tax to withhold the payment of refund due to the person claiming refund in accordance with the provisions of sub-section (10) or sub-section (11) of section 54; or
(b)the proper officer of Customs determines that the goods were exported in violation of the provisions of the Customs Act, 1962 (Central Act 52 of 1962).
(5)Where refund is withheld in accordance with the provisions of clause (a) of subrule
(4), the proper officer of integrated tax at the customs station shall intimate the applicant and the jurisdictional Commissioner of central tax, state tax or union territory tax, as the case may be, and a copy of such intimation shall be transmitted to the common portal.
(6)Upon transmission of the intimation under sub-rule (5), the proper officer of central tax or state tax or union territory tax, as the case may be, shall pass an order in Part B of FORM GST RFD-07.
(7)Where the applicant becomes entitled to refund of the amount withheld under clause (a) of sub-rule (4), the concerned jurisdictional officer of central tax, state tax or union territory tax, as the case may be, shall proceed to refund the amount after passing an order in FORM GST RFD-06.
(8)The Central Government may pay refund of the integrated tax to the Government of Bhutan on the exports to Bhutan for such class of goods as may be notified in this behalf and where such refund is paid to the Government of Bhutan, the exporter shall not be paid any refund of the integrated tax.