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 Haryana - Section

Section 22 in Haryana Value Added Tax Rules, 2003

22. Return of goods. [section 6(1)(i), 6(2)].

(1)A dealer who returns any goods sold to him shall issue to the seller a duly signed delivery-cum-debit note (hereinafter referred to as 'DDN') showing necessarily the following particulars, namely,-
(i)Date of issue of DDN;
(ii)Name of the dealer (with TIN, where applicable) issuing DDN;
(iii)Name of the seller (with TIN, where applicable) to whom the goods have been returned;
(iv)Description, quantity and value of the goods returned.
Note. - Value of the goods returned shall be the price charged by the seller in respect of the original sale of such goods and shall not include the tax charged, if any;
(v)Tax, if any, charged by the seller on the original sale of the goods returned;
(vi)Date(s) and number(s) of delivery note(s) issued at the time of return of the good;
(vii)Date(s) and number(s) of original invoice(s) issued by the seller in respect of the sale of the goods (referred to in item (iv)).
(2)Where the person returning the goods is not a dealer or is a dealer in other State who did not issue a DDN in respect of the goods returned by him, the dealer who sold the goods and to whom these were returned, may issue a credit note in respect of them and deduct their value from his gross turnover, provided that he shall, when so required by the assessing authority, furnish evidence of, the receipt of the goods back by him and, the corresponding credit of the value of the goods to the account of, and payment to, the purchaser.
(3)No claim of return of goods sold to any person who is not a registered dealer shall be admissible if the goods are returned after the expiry of a period of 180 days from the date of sale.
(4)No claim of return of goods sold to any person shall be admissible if the claim is not made in the return for the quarter in which the goods have been returned.