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 Goa - Section

Section 10 in The Goa Value Added Tax Act, 2005

10. Input Tax Credit Exceeding Tax Liability.

(1)Subject to the provisions of sub-section (2), if the input tax credit of a registered dealer, determined under section 9 of this Act for a period exceeds the tax liability for that period, the excess credit shall be set off against any outstanding tax, penalty or interest under this Act or earlier law [ or under the Goa Tax on Entry of Goods Act, 2000 (Act 14 of 2000) or under the Central Sales Tax Act, 1956 (Central Act 74 of 1956 )] [Inserted by the Amendment Act 15 of 2005.]:
(2)[ After adjustment under sub-section (1), the excess input tax credit of a registered dealer other than those covered under sub-section (3) shall be carried over as an input tax credit to the subsequent period upto the end of the respective financial year or from the date of commencement of validity of registration certificate, as the case may be or from the date of commencement of validity of registration certificate, as the case may beand if there is any unadjusted input tax credit thereof, the same shall be refunded in the prescribed manner within three months, from the date of filling of the last quarterly return of the respective financial year or from the date of commencement of validity of registration certificate, as the case may be or from the date of commencement of validity of registration certificate, as the case may be or from the date of filling an application by the dealer claiming such refund, whichever is later.] [Substituted by the Amendment Act 18 of 2006.]
(3)In case of exporter selling goods outside the territory of India, the excess input tax credit, if any, admissible as per provision of this Act, proportionate to the goods exported and carried over at the end of any quarter shall be refunded in the prescribed manner within 3 months from the date of filing of application claiming the refund.
(4)Notwithstanding anything contained in sub-section (2), the Government may allow, carry forward of excess input tax credit, if any, to such shorter period and grant refund of unadjusted portion thereof in respect of such goods to such registered dealer on such conditions and at such proportion as may be specified by the Notification in the Official Gazette.[Explanation. - (i) For the purposes of sub-sections (1) and (2) of this section, the input tax credit proportionate to the closing stock (other than stock of processed goods) at the end of financial year, shall be reversed and such amount shall be carried forward to the succeeding financial year as input tax credit corresponding to the opening stock. The term "processed goods", for the purposes of this sub-section, means finished or semi-finished goods produced or manufactured by the dealer and such goods shall be separately indicated.] [Inserted by the Amendment Act 2 of 2011.].