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]

Union of India - Section

Section 95 in The Central Goods and Services Tax Rules, 2017

95. Refund of tax to certain persons.

- [(1) Any person eligible to claim refund of tax paid by him on his inward supplies as per notification issued under section 55 shall apply for refund in FORM GST RFD-10 once in every quarter, electronically on the common portal or otherwise, either directly or through a Facilitation Centre notified by the Commissioner, along with a statement of the inward supplies of goods or services or both in FORM GSTR-11] [Substituted by Notification No. G.S.R. 1602(E), dated 29.12.2017 (w.e.f. 19.6.2017).].
(2)An acknowledgment for the receipt of the application for refund shall be issued in FORM GST RFD-02.
(3)The refund of tax paid by the applicant shall be available if -
(a)[ the inward supplies of goods or services or both were received from a registered person against a tax invoice;] [Substituted by Notification No. G.S.R. 549(E), dated 13.6.2018 (w.e.f. 19.6.2017).]
(b)name and Goods and Services Tax Identification Number or Unique Identity Number of the applicant is mentioned in the tax invoice; and
(c)such other restrictions or conditions as may be specified in the notification are satisfied.
[Provided that where Unique Identity Number of the applicant is not mentioned in a tax invoice, the refund of tax paid by the applicant on such invoice shall be available only if the copy of the invoice, duly attested by the authorized representative of the applicant, is submitted along with the refund application in FORM GST RFD-10.] [Inserted by Notification No. G.S.R. 902(E), dated 29.12.2021 (with effect from the 1st day of April, 2021).]
(4)The provisions of rule 92 shall, mutatis mutandis, apply for the sanction and payment of refund under this rule.
(5)Where an express provision in a treaty or other international agreement, to which the President or the Government of India is a party, is inconsistent with the provisions of this Chapter, such treaty or international agreement shall prevail.