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 3] [Entire Act]

State of Maharashtra - Section

Section 49 in The Maharashtra Value Added Tax Act, 2002

49. [ [Deleted by Maharashtra Act No. 42 of 2017, dated 29.5.2017.]

***.] [Sub-section (2A) was inserted by Maharashtra 14 of 2005 (w.e.f. 1-4-2005), Section 28(2).][Added by Maharashtra Act No. 42 of 2017, dated 29.5.2017.]
49. Refund of tax on declared goods sold in the course of inter-State trade or commerce.- Where any declared goods are sold by a dealer in the course of inter-State trade or commerce and tax has been paid by him under the Central Sales Tax Act, 1956, (74 of 1956) in respect of the sale of such goods in the course of inter-State trade or commerce, and such dealer shows to the satisfaction of the Commissioner that tax under this Act, or any earlier law has been paid in respect of an earlier sale or purchase of such goods made in the State after the 1st day of October 1958, then an amount equal to the tax so paid shall be reimbursed to such dealer making such sale in the course of inter-State trade or commerce, in such manner and subject to such conditions as may be prescribed.