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 1] [Entire Act]

State of Himachal Pradesh - Section

Section 10 in The Himachal Pradesh Goods and Services Tax Act, 2017

10. Composition levy.

(1)Notwithstanding anything to the contrary contained in this Act but subject to the provisions of sub-sections (3) and (4) of section 9, a registered person, whose aggregate turnover in the preceding financial year did not exceed fifty lakh rupees may opt to pay, [in lieu of the tax payable by him under sub-section (1) of section 9, an amount of tax calculated at such rate] [Substituted 'in lieu of the tax payable by him, an amount calculated at such rate ' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.] as may be prescribed, but not exceeding, -
(a)one per cent of the turnover in State in case of a manufacturer,
(b)two and a half per cent of the turnover in State in case of persons engaged in making supplies referred to in clause (b) of paragraph 6 of Schedule-II, and
(c)half per cent of the turnover in State in case of other suppliers, subject to such conditions and restrictions as may be prescribed:
Provided that the Government may, by notification, increase the said limit of fifty lakh rupees to such higher amount, not exceeding [one crore and fifty lakh rupees] [Substituted 'one crore rupees' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.], as may be recommended by the Council:[Provided further that a person who opts to pay tax under clause (a) or clause (b) or clause (c) may supply services [other than those referred to in clause (b) of paragraph 6 of SCHEDULE-II], of value not exceeding ten percent of turnover in a State in the preceding financial year or five lakh rupees, whichever is higher.] [Inserted by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.]
(2)The registered person shall be eligible to opt under sub-section (1), if -
(a)[ save as provided in sub-section (1), he is not engaged in the supply of services;] [Substituted by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.]
(b)he is not engaged in making any supply of goods which are not leviable to tax under this Act;
(c)he is not engaged in making any inter-State outward supplies of goods;
(d)he is not engaged in making any supply of goods through an electronic commerce operator who is required to collect tax at source under section 52; and
(e)he is not a manufacturer of such goods as may be notified by the Government on the recommendations of the Council:
Provided that where more than one registered person are having the same Permanent Account Number (issued under the Income-tax Act, 1961), (43 of 1961) the registered person shall not be eligible to opt for the scheme under sub-section (1) unless all such registered persons opt to pay tax under that sub-section.
(3)The option availed of by a registered person under sub-section (1) shall lapse with effect from the day on which his aggregate turnover during a financial year exceeds the limit specified under sub-section (1).
(4)A taxable person to whom the provisions of sub-section (1) apply shall not collect any tax from the recipient on supplies made by him nor shall he be entitled to any credit of input tax.
(5)If the proper officer has reasons to believe that a taxable person has paid tax under subsection (1) despite not being eligible, such person shall, in addition to any tax that may be payable by him under any other provisions of this Act, be liable to a penalty and the provisions of section 73 or section 74 shall, mutatis mutandis, apply for determination of tax and penalty.