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 8] [Entire Act]

State of Manipur - Subsection

Section 8(1) in Manipur Value Added Tax Act, 2004

(1)Every dealer -
(a)whose gross turnover of sales or purchases during the year immediately preceding the commencement of this Act -
(i)exceeded the taxable limit, or
(ii)who is registered or liable to be registered under the Manipur Sales Tax Act, 1990 (hereinafter referred to as the repealed Act) or the Central Sales Tax Act, 1956, or
(b)to whom clause (a) does not apply, and
(i)whose gross turnover first exceeds the taxable quantum during any period of twelve consecutive months, or
(ii)who has become liable to pay tax under the Central Sales Tax, 1956, or
(iii)who is registered as a dealer under the Central Sales Tax Act, 1956 or under this Act at any time after the commencement of this Act, shall be liable to pay tax in accordance with the provisions of this Act.