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 9] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 9(4) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(4)The method used by a dealer to determine the extent to which the goods are used in the manner specified in sub-section (4), shall be fair and reasonable in the circumstances:Provided that the Commissioner may-
(a)after giving reasons in writing, reject the method adopted by the dealer and calculate the amount of tax credit; and
(b)prescribe methods for calculating the amount of tax credit or the amount of any adjustment or reduction of a tax credit in certain instances.