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 27] [Entire Act]

UT Chandigarh - Section

Section 22 in The Punjab Value Added Tax Act, 2005

22. Voluntary registration for VAT.

(1)Subject to the provisions of sub-section (3) of section 6, any person except one dealing exclusively in goods declared tax-free under section 16, may apply in the prescribed manner to the designated officer for registration under this Act.
(2)The provisions of sub-sections (2), (3) and (5) of section 21, shall apply in respect of applications for registration under this section.
(3)Every person, who has been registered upon application made under this section shall, for so long as his registration remains in force, be liable to pay tax under this Act whether his gross turnover exceeds the taxable quantum or not.