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 10] [Entire Act]

NCT Delhi - Subsection

Section 10(3) in The Delhi Value Added Tax Act, 2004

(3)Where-
(a)goods were purchased by a dealer;
(b)the dealer claimed a tax credit in respect of the goods, and did not reduce the tax credit by the prescribed percentage; and
(c)[ the goods are exported from Delhi,- [Substituted for existing clause (c) by Delhi Act 6 of 2012, dated, 15-6-2012, w.e.f. 18-6-2012.]
(i)by way of a sale made as per the provisions of sub-section (1) of section 8 of the Central Sales Tax Act, 1956; or
(ii)other than by way of a sale, to a branch of the registered dealer or to a consignment agent,]
the dealer shall reduce the amount of tax credit originally claimed by the prescribed proportion.