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] [Section 59] [Entire Act]

State of Uttar Pradesh - Subsection

Section 59(1) in Uttar Pradesh Value Added Tax Act, 2008

(1)If any question arises, otherwise than in a proceedings pending before a Court or before an authority under this Act, whether, for the purposes of this Act-
(a)any person or association of persons, society, club, firm, company, corporation, undertaking or Government Department is a dealer; or
(b)any particular thing done to any goods amounts to or results in the manufacture of goods within the meaning of that term; or
(c)any transaction is a sale or purchase and, if so, the sale or purchase price, as the case may be, therefor; or
(d)any particular dealer is required to obtain registration; or
(e)any tax is payable in respect of any particular sale or purchase and, if so, the rate thereof, the person or the dealer concerned may, after depositing the fee specified in section 72, submit an application to the commissioner, along with such documents as may be prescribed.