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 1] [Section 2] [Entire Act]

State of Telangana - Subsection

Section 2(29) in Telangana Value Added Tax Act, 2005

(29)"Sale Price" means,-
(a)the total amount set out in the tax invoice or bill of sale; or
(b)the total amount of consideration for the sale or purchase of goods as may be determined by the assessing authority, if the tax invoice or bill of sale does not set out correctly the amount for which the goods are sold; or
(c)if there is no tax invoice or bill of sale, the total amount charged as the consideration for the sale or purchase of goods by a VAT dealer or TOT dealer either directly or through another, on his own account or on account of others, whether such consideration be cash, deferred payment or any other thing of value and shall include,-
(i)the value of any goods as determined by the assessing authority,-
(a)to have been used or supplied by the dealer in the course of execution of the works contract; or
(b)to have been delivered by the dealer on hire purchase or any other system of payment by instalments; or
(c)to have been supplied or distributed by a society including a Co-operative Society, Club, firm or association to its members, where the cost of such goods is not separately shown or indicated by the dealer and where the cost of such goods is separately shown or indicated by the dealer, the cost of such goods as shown or indicated;
(ii)any other sum charged by the dealer for anything done in respect of goods sold at the time of, or before, the delivery of the goods;
(iii)any other sum charged by the dealer, whatever be the description, name or object thereof;
Explanation-I: - Subject to such conditions and restrictions, if any, as may be prescribed in this behalf, any cash or other discount on the price allowed in respect of any sale and any amount refunded in respect of articles returned by customers shall not be included in the sale price;Explanation-II: - For the purpose of determination of sale price and levy of Value Added Tax, the Value Added Tax charged or chargeable shall not form part of sale price;[Explanation-III:- For the purpose of determination of sale price of Foreign Liquor imported by the Telangana Beverages Corporation Limited and levy of Value Added Tax, the "Customs Duty" charged or chargeable under the Customs Act, 1962 shall not form part of the sale price.] [Added by Act No.9 of 2010.]