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] [Entire Act]

State of Haryana - Section

Section 24 in The Haryana Goods and Services Tax Act, 2017

24. Compulsory registration in certain cases.

- Notwithstanding anything contained in sub-section (1) of section 22, the following categories of persons shall be required to be registered under this Act,-
(i)persons making any inter-State taxable supply;
(ii)casual taxable persons making taxable supply;
(iii)persons who are required to pay tax under reverse charge;
(iv)person who are required to pay tax under sub-section (5) of section 9;
(v)non-resident taxable persons making taxable supply;
(vi)persons who are required to deduct tax under section 51, whether or not separately registered under this Act;
(vii)persons who make taxable supply of goods or services or both on behalf of other taxable persons whether as an agent or otherwise;
(viii)Input Service Distributor, whether or not separately registered under this Act;
(ix)persons who supply goods or services or both, other than supplies specified under sub-section (5) of section 9, through such electronic commerce operator who is required to collect tax at source under section 52;
(x)every electronic commerce operator [who is required to collect tax at source under section 52] [Added by Haryana Act No. 25 of 2018, dated 28.9.2018.];
(xi)every person supplying online information and data base access or retrieval services from a place outside India to a person in India, other than a registered person; and
(xii)such other person or class of persons, as may be notified by the Government, on the recommendations of the Council.