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 Madhya Pradesh - Section

Section 16A in The M.P. Vat Act, 2002

16A. [ Saving. [Substituted by M.P. Act No. 22 of 2006.]

(1)Notwithstanding the repeal of the Madhya Pradesh Vanijyik Kar Adhiniyam, 1994 (No. 5 of 1995) or the Madhya Pradesh General Sales Tax Act, 1958 (No. 2 of 1959) repeated by Act No. 5 of 1995 (hereinafter referred to as the repealed Acts), the State Government may, by notification, exempt-
(i)
(a)any class of dealers; or
(b)any goods or class of goods in whole or in part, from the payment of tax under the repealed Act; or
(ii)any dealer or class of dealers from any provision of the repealed Acts or the provision of any rules made there under.
for any period before the, commencement of this Act and for that purpose it shall and shall always be deemed that the provisions of" Section 17 of the Act repealed by this Act or Section 12 of the Act No. 2 of 1959 repealed by Act No. 5 of 1995 have revived for the purpose of such exemption.
(2)Notwithstanding anything contained in any other provisions of the repealed Acts,-
(a)a registered dealer who is an industrial unit eligible for grant of facility of deferred payment of tax, under the scheme providing for grant of incentive to entrepreneur in respect of an industrial unit set up in the State as the State Government may make in this behalf, may make deferred payment of tax pretaining to such period before the commencement of this Act and subject to such restrictions and conditions, as may be specified in such scheme;
(b)the State Government may, by notification, amend any notification relating to the facility of deferred payment of tax by the industrial units, issued under Section 37 read with Section 80 of the Act repealed by this Act or Section 22-D read with Section 51 of the Act No. 2 of 1959 repealed by Act No. 5 of 1995,
and for that purpose it shall and shall always be deemed that provisions of Section 37 and Section 80 of the Act repealed by this Act or Section 22-D and Section 51 of the Act No. 2 of 1959 repealed by Act No. 5 of 1995 have revived for the purpose of such deferment or amendment.]Chapter-V Registration of Dealers