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] [Entire Act]

State of Kerala - Section

Section 8 in Kerala General Sales Tax Rules, 1963

8. Determination of total turnover.

(1)Save as provided in sub-rules (2) and (3) total turnover of a dealer for the purposes of these rules shall be the amount for which the goods are sold by the dealer.
(2)In the case of goods which are taxable at the point of purchase, the total turnover for the purpose of these rules shall be the amount for which the goods are bought by the dealer.
(3)In the case of goods, the purchase of which is liable to tax under section 5A of the Act, the total turnover of a dealer for the purpose of these rules shall be the amount for which such goods are purchased by the dealer.
(4)For the purpose of Sub-rule (1), the amount for which goods are sold by a dealer shall,
(a)in relation to a works contract in which the transfer of property takes place in the form of goods, the whole amount payable to the dealer for carrying out such contract;
(b)in relation to a works contract in which the transfer of property takes place not as goods but in some other form in which the dealer transfers all the goods involved in the execution of such contract, the whole amount payable to the dealer for carrying out such contract less the labour charges *not incurred in relation to the goods involved in the execution of the works contract, as established and proved by the contractor;
(c)in relation to a works contract in which the transfer of property takes place not as goods but in some other form in which the goods supplied by the awarder are partly involved, the proportionate amount of the whole contract amount less labour charges as explained in (b) above worked out in the proportion of the cost of goods supplied by such awarder and the cost of goods supplied by the contractor or other person, be deemed to be turnover of such contractor;
Provided that the amount payable for a contract for earth work alone or a contract which does not involve any transfer of goods whether in the form of goods or in some other form, shall not be deemed to be turnover for the purpose of this rule:Provided further that when a works contract extends to more than one year for its completion the turnover for each year shall be:-
(i)When a system of progressive billing is stipulated for the payment of the contract amount for that much of works completed in a year; then the amount received or receivable on such bills for the year; and
(ii)in the other cases the portion of work completed during that year;
(iii)in the case of on-going contract on the date of commencement of these rules, the turnover for the purpose of these rules shall be the turnover of work remains to be completed which shall be computed in accordance with these rules.
(5)For the purpose of determining the turnover on-works contract in accordance with sub-rule (4) above, the assessing authority may accept the accounts of the dealer if the dealer has maintained proper accounts and if no accounts are "maintained or if the accounts maintained by the dealer are found to be unacceptable or in the opinion of the assessing authority, the turnover, cannot be properly deducted from such accounts in accordance with these rules, the assessing authority may determine such turnover to the best of its judgement.