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 Jammu-Kashmir - Section

Section 18 in The Police Enhanced Penalties Ordinance, 2005

18. Output Tax.

(1)Output tax in relation to a registered dealer means the tax payable under the Act in respect of any sale of goods by that dealer in the course of his business.
(2)Subject to the provisions of section 21, a dealer shall be liable to pay the output tax under the Act, which shall be levied on the taxable turnover at such rates and subject to such conditions as may be prescribed from time to time.