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 10 in The Haryana Goods and Services Tax Act, 2017

10. Composition levy.

(1)Notwithstanding anything to the contrary contained in this Act but subject to the provisions of sub-sections (3) and (4) of section 9, a registered person, whose aggregate turnover in the preceding financial year did not exceed fifty lakh rupees may opt to pay, [in lieu of the tax payable by him under sub-section (1) of section 9, an amount of tax calculated at such rate] [Substituted 'in lieu of the tax payable by him, an amount calculated at such rate' by Haryana Act No. 25 of 2018, dated 28.9.2018.], as may be prescribed, but not exceeding,-
(a)one percent of the turnover in State in case of a manufacturer;
(b)two and a half percent of the turnover in State in case of persons engaged in making supplies referred to in clause (b) of paragraph 6 of Schedule II; and
(c)half percent of the turnover in State in case of other suppliers, subject to such conditions and restrictions as may be prescribed:
Provided that the Government may, by notification, increase the said limit of fifty lakh rupees to such higher amount, not exceeding [one crore and fifty lakh rupees] [Substituted 'one crore rupees' by Haryana Act No. 25 of 2018, dated 28.9.2018.], as may be recommended by the Council:[Provided further that a person who opts to pay tax under clause (a) or clause (b) or clause (c) may supply services (other than those referred to in clause (b) of paragraph 6 of Schedule II), of value not exceeding ten per cent of turnover in the State in the preceding financial year or five lakh rupees, whichever is higher.] [Inserted by Haryana Act No. 25 of 2018, dated 28.9.2018.][Explanation. - For the purposes of second proviso, the value of exempt supply of services provided by way of extending deposits, loans or advances in so far as the consideration is represented by way of interest or discount shall not be taken into account for determining the value of turnover in State.] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(2)The registered person shall be eligible to opt under sub-section (1), if.-
(a)[ save as provided in sub-section (1), he is not engaged in the supply of services;] [Substituted by Haryana Act No. 25 of 2018, dated 28.9.2018.]
(b)he is not engaged in making any supply of goods which are not leviable to tax under this Act;
(c)he is not engaged in making any inter-State outward supplies of goods;
(d)he is not engaged in making any supply of goods through an electronic commerce operator who is required to collect tax at source under section 52; [***] [Omitted 'and' by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(e)he is not a manufacturer of such goods, as may be notified by the Government, on the recommendations of the [Council; and] [Substituted 'Council:' by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(f)[ he is neither a casual taxable person nor a non-resident taxable person:] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
Provided that where more than one registered persons are having the same Permanent Account Number (issued under the Income-tax Act, 1961) (Central Act 43 of 1961), the registered person shall not be eligible to opt for the scheme under sub-section (1) unless all such registered persons opt to pay tax under that sub-section.
(2A)[ Notwithstanding anything to the contrary contained in this Act, but subject to the provisions of sub-sections (3) and (4) of section 9, a registered person, not eligible to opt to pay tax under sub-sections (1) and (2), whose aggregate turnover in the preceding financial year did not exceed fifty lakh rupees, may opt to pay, in lieu of the tax payable by him under sub-section (1) of section 9, an amount of tax calculated at such rate, as may be prescribed, but not exceeding three per cent of the turnover in State, if he is not -
(a)engaged in making any supply of goods or services which are not leviable to tax under this Act;
(b)engaged in making any inter-State outward supplies of goods or services;
(c)engaged in making any supply of goods or services through an electronic commerce operator who is required to collect tax at source under section 52;
(d)a manufacturer of such goods or supplier of such services, as may be notified by the Government on the recommendations of the Council; and
(e)a casual taxable person or a non-resident taxable person:
Provided that where more than one registered person are having the same Permanent Account Number issued under the Income-tax Act, 1961, (Central Act 43 of 1961) the registered person shall not be eligible to opt for the scheme under this sub-section unless all such registered persons opt to pay tax under this sub-section.] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(3)The option availed of by a registered person under sub-section (1) [or sub-section (2A), as the case may be] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] shall lapse with effect from the day on which his aggregate turnover during a financial year exceeds the limit specified under sub-section (1) [or sub-section (2A), as the case may be] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.].
(4)A taxable person to whom the provisions of sub-section (1) [or sub-section (2A), as the case may be] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] apply shall not collect any tax from the recipient on supplies made by him nor shall he be entitled to any credit of input tax.
(5)If the proper officer has reasons to believe that a taxable person has paid tax under sub-section (1) [or sub-section (2A), as the case may be] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] despite not being eligible, such person shall, in addition to any tax that may be payable by him under any other provisions of this Act, be liable to a penalty and the provisions of section 73 or section 74 shall, mutatis mutandis, apply for determination of tax and penalty.[Explanation 1. - For the purposes of computing aggregate turnover of a person for determining his eligibility to pay tax under this section, the expression "aggregate turnover" shall include the value of supplies made by such person from the 1st day of April of a financial year up to the date when he becomes liable for registration under this Act, but shall not include the value of exempt supply of services provided by way of extending deposits, loans or advances in so far as the consideration is represented by way of interest or discount.Explanation 2. - For the purposes of determining the tax payable by a person under this section, the expression "turnover in State" shall not include the value of following supplies, namely: -
(i)supplies from the 1st day of April of a financial year up to the date when such person becomes liable for registration under this Act; and
(ii)exempt supply of services provided by way of extending deposits, loans or advances in so far as the consideration is represented by way of interest or discount.]