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 1] [Entire Act]

State of Haryana - Section

Section 25 in The Haryana Goods and Services Tax Act, 2017

25. Procedure for registration.

(1)Every person who is liable to be registered under section 22 or section 24 shall apply for registration within thirty days from the date on which he becomes liable to registration, in such manner and subject to such conditions, as may be prescribed:Provided that a casual taxable person or a non-resident taxable person shall apply for registration at least five days prior to the commencement of business:[Provided further that a person having a unit, as defined in the Special Economic Zones Act, 2005 (Central Act 28 of 2005), in a Special Economic Zone or being a Special Economic Zone developer shall have to apply for a separate registration, as distinct from his place of business located outside the Special Economic Zone in the State.] [Added by Haryana Act No. 25 of 2018, dated 28.9.2018.]
(2)A person seeking registration under this Act shall be granted a single registration:Provided that a person having multiple business verticals in the State may be granted a separate registration for each business vertical, subject to such conditions, as may be prescribed:[Provided that a person having multiple places of business in the State may be granted a separate registration for each such place of business, subject to such conditions, as may be prescribed.] [Added by Haryana Act No. 25 of 2018, dated 28.9.2018.]
(3)A person, though not liable to be registered under section 22 or section 24 may get himself registered voluntarily, and all provisions of this Act, as are applicable to a registered person, shall apply to such person.
(4)A person who has obtained or is required to obtain more than one registration, whether in one State or Union territory or more than one State or Union territory shall, in respect of each such registration, be treated as distinct persons for the purposes of this Act.
(5)Where a person who has obtained or is required to obtain registration in a State or Union territory in respect of an establishment, has an establishment in another State or Union territory, then such establishments shall be treated as establishments of distinct persons for the purposes of this Act.
(6)Every person shall have a Permanent Account Number issued under the Income-tax Act, 1961 (Central Act 43 of 1961) in order to be eligible for grant of registration:Provided that a person required to deduct tax under section 51 may have, in lieu of a Permanent Account Number, a Tax Deduction and Collection Account Number issued under the said Act in order to be eligible for grant of registration.
(6A)[ Every registered person shall undergo authentication or furnish proof of possession of Aadhaar number, in such form and manner and within such time, as may be prescribed:Provided that if an Aadhaar number is not assigned to the registered person, such person shall be offered alternate and viable means of identification in such manner, as the Government may, on the recommendations of the Council, prescribe:Provided further that in case of failure to undergo authentication or furnish proof of possession of Aadhaar number or furnish alternate and viable means of identification, registration allotted to such person shall be deemed to be invalid and the other provisions of this Act shall apply as if such person does not have a registration.
(6B)On and from the date of notification, every individual shall, in order to be eligible for grant of registration, undergo authentication or furnish proof of possession of Aadhaar number, in such manner, as the Government may, on the recommendations of the Council, specify in the said notification:Provided that if an Aadhaar number is not assigned to an individual, such individual shall be offered alternate and viable means of identification in such manner, as the Government may, on the recommendations of the Council, specify in the said notification.
(6C)On and from the date of notification, every person, other than an individual, shall, in order to be eligible for grant of registration, undergo authentication or furnish proof of possession of Aadhaar number of the Karta, Managing Director, whole time Director, such number of partners, Members of Managing Committee of Association, Board of Trustees, authorized representative, authorised signatory and such other class of persons, in such manner, as the Government may, on the recommendations of the Council, specify in the said notification:Provided that where such person or class of persons have not been assigned the Aadhaar Number, such person or class of persons shall be offered alternate and viable means of identification in such manner, as the Government may, on the recommendations of the Council, specify in the said notification.
(6D)The provisions of sub-sections (6A) or (6B) or (6C) shall not apply to such person or class of persons or part of the State, as the Government may, on the recommendations of the Council, specify by notification.Explanation. - For the purposes of this section, the expression "Aadhaar number" shall have the same meaning as assigned to it in clause (a) of section 2 of the Aadhaar (Targeted Delivery of Financial and Other Subsidies, Benefits and Services) Act, 2016 (Central Act 18 of 2016).] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(7)Notwithstanding anything contained in sub-section (6), a non-resident taxable person may be granted registration under sub-section (1) on the basis of such other documents, as may be prescribed.
(8)Where a person who is liable to be registered under this Act fails to obtain registration, the proper officer may, without prejudice to any action which may be taken under this Act or under any other law for the time being in force, proceed to register such person in such manner, as may be prescribed.
(9)Notwithstanding anything contained in sub-section (1),-
(a)any specialised agency of the United Nations Organisation or any Multilateral Financial Institution and Organisation notified under the United Nations (Privileges and Immunities) Act, 1947 (Central Act 46 of 1947), Consulate or Embassy of foreign countries; and
(b)any other person or class of persons, as may be notified by the Commissioner, shall be granted a Unique Identity Number in such manner and for such purposes, including refund of taxes on the notified supplies of goods or services or both received by them, as may be prescribed.
(10)The registration or the Unique Identity Number shall be granted or rejected after due verification in such manner and within such period, as may be prescribed.
(11)A certificate of registration shall be issued in such form and with effect from such date, as may be prescribed.
(12)A registration or a Unique Identity Number shall be deemed to have been granted after the expiry of the period prescribed under sub-section (10), if no deficiency has been communicated to the applicant within that period.