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 39] [Entire Act]

State of Himachal Pradesh - Subsection

Section 39(9) in The Himachal Pradesh Goods and Services Tax Act, 2017

(9)Subject to the provisions of sections 37 and 38, if any registered person after furnishing a return under sub-section (1) or sub-section (2) or sub-section (3) or sub-section (4) or sub-section (5) discovers any omission or incorrect particulars therein, other than as a result of scrutiny, audit, inspection or enforcement activity by the tax authorities, he shall rectify such omission or incorrect particulars [in such form and manner as may be prescribed] [Substituted 'in the return to be furnished for the month or quarter during which such omission or incorrect particulars are noticed' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.], subject to payment of interest under this Act:Provided that no such rectification of any omission or incorrect particulars shall be allowed after the due date for furnishing of return for the month of September or second quarter following the [the end of the financial year to which such details pertain] [Substituted 'end of the financial year' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.], or the actual date of furnishing of relevant annual return, whichever is earlier.