[Cites 0, Cited by 0]
[Entire Act]
State of Manipur - Section
Section 8 in Manipur Value Added Tax Act, 2004
8. Incidence of Tax.
| (a) imports forsale any goods into the State of Manipur on his own behalf or onbehalf of his principal | NIL, |
| (b) manufactures or produces any goods for sale | Rs.4,00,000/-, |
| (c) is engaged in any other business other thanclause (a) and (b) | Rs.3,00,000/-, |
| (d) is involved in the execution of workscontract | Rs. 50,000/-. |