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 Tripura - Section

Section 36 in Tripura State Goods and Services Tax Act, 2017

36. Period of retention of account.

- Every registered person required to keep and maintain books of account or other records in accordance with the provision of sub-section (1) of section 35 shall retain them until the expiry of seventy two months from the due date of furnishing of annual returns for the year pertaining to such account and record :Provided that a registered person, who is a party to an appeal or revision or any other proceedings before any Appellate Authority or Revisional Authority or Appellate tribunal or court whether filed by him or by the Commissioner or is under investigation for an offence under Chapter XIX shall retain the books of account and other records pertaining to the subject matter of such appeal or revision proceedings or investigation for a period of one year after final disposal of such appeal or revision or proceedings or investigation or for the period specified above whichever is later.