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] [Section 84] [Entire Act]

NCT Delhi - Subsection

Section 84(4) in The Delhi Value Added Tax Act, 2004

(4)For the purposes of this section, the following shall be determinable questions:-
(a)whether any person, society, club or association or any firm or any branch or department of any firm is or would be a dealer;
(b)whether any dealer is or would be required to be registered under this Act;
(c)the amount of the taxable quantum of a dealer for a period;
(d)whether a transaction is or would be a sale, or requires an adjustment to be made under section 8 of this Act arising out of a sale;
(e)whether a transaction is or would be in the nature of works contract, or transfer of right to use any goods;
(f)whether a sale is not liable to tax under section 7 of this Act;
(g)whether a sale is exempt from tax under section 6 of this Act;
(h)the sale price of a transaction;
(i)the proportion of the turnover or turnover of purchases of a dealer which arises in a tax period, and the time at which an adjustment to tax or tax credit arises;
(j)whether any transaction is or would be the import of goods;
(k)the value of any goods imported into Delhi;
(l)the rate of tax that is payable on a sale or import of goods and the classification of the goods under the Schedules;
(m)whether a transaction is the purchase of goods, or requires an adjustment to be made under section 10 of this Act arising out of a purchase;
(n)the amount of any tax credit to which the dealer is entitled in respect of a purchase or import of goods;
(o)the amount of any tax credit in respect of any used goods purchased by a dealer;
(p)the location of any sale or purchase;
(q)the application of a composition scheme in the circumstances of the dealer; or
(r)the tax period of a dealer.