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 10] [Entire Act]

State of Himachal Pradesh - Subsection

Section 10(1) in The Himachal Pradesh Goods and Services Tax Act, 2017

(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.]