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 62] [Entire Act]

State of Rajasthan - Subsection

Section 62(4) in Rajasthan Goods and Services Tax Rules, 2017

(4)A registered person who has opted to pay tax under section 10 [or by availing the benefit of this department’s notification No. F. 12(56)FD/Tax/2017-Pt-III- 165, dated the 7th March, 2019] [Inserted by Notification No. F. 12(46)FD/TAX/2017-Part-III-04, dated 23.4.2019.] from the beginning of a financial year shall, where required, furnish the details of outward and inward supplies and return under rules 59, 60 and 61 relating to the period during which the person was liable to furnish such details and returns till the due date of furnishing the return for the month of September of the succeeding financial year or furnishing of annual return of the preceding financial year, whichever is earlier.Explanation. - For the purposes of this sub-rule, it is hereby declared that the person shall not be eligible to avail [***] [Omitted 'of' by Notification No. F. 12(46)FD/TAX/2017-Part-III-04, dated 23.4.2019.] input tax credit on receipt of invoices or debit notes from the supplier for the period prior to his opting for the composition scheme [or opting for paying tax by availing the benefit of this department’s notification No. F. 12(56)FD/Tax/2017-Pt-III-165, dated the 7th March, 2019] [Inserted by Notification No. F. 12(46)FD/TAX/2017-Part-III-04, dated 23.4.2019.].