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 150] [Entire Act]

State of Karnataka - Subsection

Section 150(1) in Karnataka Goods and Services Tax Act, 2017

(1)Any person, being-
(a)a taxable person; or
(b)a local authority or other public body or association; or
(c)any authority of the State Government responsible for the collection of value added tax or sales tax or State excise duty or an authority of the Central Government responsible for the collection of excise duty or customs duty; or
(d)an income tax authority appointed under the provisions of the Income-tax Act, 1961 (Central Act 43 of 1961); or
(e)a banking company within the meaning of clause (a) of section 45A of the Reserve Bank of India Act, 1934 (Central Act 2 of 1934); or
(f)a State Electricity Board or an electricity distribution or transmission licensee under the Electricity Act, 2003 (Central Act 36 of 2003), or any other entity entrusted with such functions by the Central Government or the State Government; or
(g)the Registrar or Sub-Registrar appointed under section 6 of the Registration Act, 1908 (Central Act 16 of 1908); or
(h)a Registrar within the meaning of the Companies Act, 2013 (Central Act 18 of 2013); or
(i)the registering authority empowered to register motor vehicles under the Motor Vehicles Act, 1988 (Central Act 59 of 1988); or
(j)the Collector referred to in clause (c) of section 3 of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (Central Act 30 of 2013); or
(k)the recognised stock exchange referred to in clause (f) of section 2 of the Securities Contracts (Regulation) Act, 1956 (Central Act 42 of 1956); or
(l)a depository referred to in clause (e) of sub-section (1) of section 2 of the Depositories Act, 1996 (Central Act 22 of 1996); or
(m)an officer of the Reserve Bank of India as constituted under section 3 of the Reserve Bank of India Act, 1934 (Central Act 2 of 1934); or
(n)the Goods and Services Tax Network, a company registered under the Companies Act, 2013 (Central Act 18 of 2013); or
(o)a person to whom a Unique Identity Number has been granted under sub-section (9) of section 25; or
(p)any other person as may be specified, on the recommendations of the Council, by the Government,
who is responsible for maintaining record of registration or statement of accounts or any periodic return or document containing details of payment of tax and other details of transaction of goods or services or both or transactions related to a bank account or consumption of electricity or transaction of purchase, sale or exchange of goods or property or right or interest in a property under any law for the time being in force, shall furnish an information return of the same in respect of such periods, within such time, in such form and manner and to such authority or agency as may be prescribed.