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 Jammu-Kashmir - Section

Section 16 in The Police Enhanced Penalties Ordinance, 2005

16. Rate of tax.

(1)Subject to the provisions of the Act there shall be levied on the taxable turnover of a dealer registered under the Act a tax at such rates as the Government may by notification in the Government Gazette, specify from time to time:Provided that the rate of tax applicable on purchase or sale of declared goods shall not exceed 4% or such rate as may be specified in clause (a) of section 15 of the Central Sales Tax Act, 1956.
(2)The goods categorized in Schedules A, B, C and D shall be subject to such rate of tax as has been specified in the respective Schedules.
(3)Save as otherwise provided by, or under this Act, the Government may, by notification in the Government Gazette and subject to such conditions, if any, as may be specified therein, notify the point or points of sale or purchase at which any goods or class of goods may be taxed, and on the issue of such notification, the points of purchase or sale in relation to any such goods or class of goods other than the point of purchase or sale so notified, shall be exempt from payment of tax under the Act:Provided that, no such exemption shall be allowed unless, where the point of sale in relation to any such goods or class of goods is prior to the point so notified, the registered dealer to whom the goods are sold certifies in the prescribed form that the goods purchased are intended for sale by him in the State.