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 Himachal Pradesh - Section

Section 5 in The Himachal Pradesh Value Added Tax Act, 2005

5. Liability of a dealer registered under the Central Sales Tax Act, 1956. (74 of 1956).

- A dealer registered under the Central Sales Tax Act, 1956 who is not liable to pay tax under section 4 shall nevertheless be liable to pay tax under this Act on any sale or purchase made by him inside the State of Himachal Pradesh:Provided that nothing herein shall apply to a dealer who deals exclusively in goods declared tax free under section 9.