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 Rajasthan - Section

Section 12 in The Rajasthan Value Added Tax Rules, 2006

12. [ Application for Registration. [Substituted by Notification No. S.O. 31, dated 14.7.2014 (w.e.f. 31.3.2006).]

(1)An application for grant of registration shall be submitted by a dealer-
(i)within thirty days from the day on which he becomes liable to pay tax under sub-section (1) or (5) of section 3 of the Act; or
(ii)within thirty days from the day on which an order or intimation for the execution of a works contract is received by a works contractor and his turnover of the goods involved in the execution of such contract is likely to exceed the limits laid down in Section 3 of the Act.
(2)For grant of registration certificate under the Act, the dealer shall apply in Form VAT-01 electronically through the official website of the department in the manner as provided therein. The dealer shall generate the acknowledgement through the official website of the department, attest it by affixing his signature on it, and submit the duly signed acknowledgement to the authority competent to grant registration along with the following documents, namely:-
(i)affidavit in Form VAT-01B;
(ii)declaration of business manager in Form VAT-02;
(iii)copy of partnership deed, if any, memorandum and articles of association of a company, deed of trust, registration and memorandum of association of society, certified by the applicant;
(iv)copy of resolution passed by Board of Directors, in case of a company and of governing body, in case of other entities, for authorisation of a person to file the application for registration, certified by the applicant;
(v)security required to be furnished as per section 15 of the Act in such form as prescribed in Rule 77:
(vi)signed photo, duly attested by a gazetted officer or notary public, of:-
(a)proprietor, in case of Proprietorship concern;
(b)every Partner, in case of Partnership firm;
(c)Managing Director Director or authorized signatory, in case of a Company;
(d)karta, in case of Hindu Undivided Family; or
(e)authorized signatory, in all other cases;
(vii ) copy of permanent account number allotted by the Income Tax Department;
(viii)copy of rent deed or rent receipt or electricity bill or telephone bill or water bill or own property documents, in support of address proof; and
(ix)duly cancelled blank cheque.
(3)If details regarding permanent account number of business, information regarding bank account with IFSC Code of the Branch, Telephone Number/Mobile Number and E-mail ID are not furnished in the application form for grant of registration certificate in Form VAT-01, it shall be deemed that application for grant of registration is not complete in all respect.]
(4)[ If details regarding permanent account number of business, information regarding bank account with IFSC Code of the Branch, Telephone Number / Mobile Number and E-mail ID are not furnished in the application form for grant of registration certificate in Form VAT-01, it shall be deemed that application for grant of registration is not complete in all respect.] [Added by Notification No. S.O. 192, dated 26.3.2012 (w.e.f. 31.3.2006).]