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 Haryana - Subsection

Section 39(7) in The Haryana Goods and Services Tax Act, 2017

(7)[ Every registered person who is required to furnish a return under sub-section (1), other than the person referred to in the proviso thereto, or sub-sections (3) or (5), shall pay to the Government the tax due as per such return not later than the last date on which he is required to furnish such return:Provided that every registered person furnishing return under the proviso to sub-section (1) shall pay to the Government, the tax due taking into account inward and outward supplies of goods or services or both, input tax credit availed, tax payable and such other particulars during a month, in such form and manner and within such time, as may be prescribed:Provided further that every registered person furnishing return under sub-section (2) shall pay to the Government, the tax due taking into account turnover in State, inward supplies of goods or services or both, tax payable and such other particulars during a quarter, in such form and manner and within such time, as may be prescribed.] [Substituted by Haryana Act No. 37 of 2019, dated 25.11.2019.]