[Cites 0, Cited by 8]
[Entire Act]
State of Uttar Pradesh - Section
Section 13 in Uttar Pradesh Value Added Tax Act, 2008
13. Input tax credit.
| Serial No. | Conditions | Extent of amount of input tax credit |
| (1) | (2) | (3) |
| 1 | If purchased goodsare re-sold-(i) inside the State, or(ii) in the course of inter-state trade or commence; or(iii) in the course of the export of the goods out of theterritory of India. | Full amount of input tax |
| 2 | If purchased goodsare used in manufacture of -(i) any goods except non-vat goods and where such manufacturedgoods are sold in the course of the export of the goods out ofthe territory of India; or(ii) any taxable goods except non-vat goods and where suchmanufactured goods are sold either inside the State or in thecourse of inter-state trade or commerce | Full amount of input tax |
| 3 | If purchased goodsare -(i) transferred or consigned outside the State otherwise than asa result of a sale; or(ii) used in manufacture of any taxable goods except non-vatgoods and such manufactured goods are transferred or consignedoutside the State otherwise than as a result of a sale. | Partial amount of input tax, which is in excessof rate prescribed under sub-section(1) of section 8 of theCentral Sales Tax Act,1956 of the purchase price on which thedealer has paid tax either to the registered selling dealer or tothe State Government. |