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] [Section 140] [Entire Act]

State of Meghalaya - Subsection

Section 140(4) in Meghalaya Goods and Services Tax Act, 2017

(4)A registered person, who was engaged in the sale of taxable goods as well as exempted goods [or tax free goods] under the existing law but which are liable to tax under this Act, shall be entitled to take, in his electronic credit ledger,-
(a)the amount of credit of the value added tax carried forward in a return furnished under the existing law by him in accordance with the provisions of sub-section (1); and
(b)the amount of credit of the value added tax in respect of inputs held in stock and inputs contained in semi-finished or finished goods held in stock on the appointed day, relating to such exempted goods [or tax free goods] in accordance with the provisions of sub-section (3).