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 48] [Entire Act]

State of Telangana - Section

Section 17 in Telangana Value Added Tax Act, 2005

17. Registration of Dealers.

(1)Every dealer other than a casual trader shall be liable to be registered in accordance with the provisions of the Act.
(2)Every dealer commencing business and whose estimated taxable turnover for twelve consecutive months is more than [Rs.50,00,000 (rupees fifty lakhs only)] [Substituted by Act No.13 of 2012.] shall be liable to be registered as a VAT dealer before the commencement of business.
(3)[ Every dealer whose taxable turnover in the twelve preceding months exceeds [Rs.50,00,000 (rupees fifty lakhs only)] [Substituted by Act No.4 of 2009.] shall be registered as a VAT dealer].
(4)Every dealer whose taxable turn over during the period from 1st January 2004 to 31st December 2004 is more than Rs.40,00,000 (rupees forty lakhs only) shall be liable to be registered as a VAT dealer.
(5)Notwithstanding anything contained in sub-sections (2), (3) and (4), the following classes of dealers shall be liable to be registered as VAT dealers irrespective of their taxable turnover namely,-
(a)every dealer importing goods in the course of business from outside the territory of India;
(b)every dealer registered or liable to be registered under the Central Sales Tax Act, 1956,(Central Act 74 of 1956.) or any dealer making purchases or sales in the course of inter-state trade or commerce or dispatches any goods to a place outside the State otherwise than by way of sale;
(c)every dealer residing outside the State but carrying on business within the State and not having any permanent place of business;
(d)every dealer liable to pay tax on goods listed in Schedule VI;
(e)every commission agent, broker, delcredere agent, auctioneer or any other mercantile agent by whatever name called, who carries on the business of buying, selling, supplying or distributing goods [on behalf of any principal or principals] [Substituted by Act No.28 of 2008.] [except the agent, selling agricultural produce on behalf of agriculturist principals;] [Added by Act No.21 of 2011.]
(f)every dealer availing sales tax deferment or sales tax holiday;
(g)every dealer executing any works contract exceeding [Rs.7,50,000 (Rupees seven lakhs and fifty thousand only)] [Substituted by Act No.13 of 2012.] for the Government or local authority or every dealer opting to pay tax by way of composition on works contract;
(h)[ every dealer liable to pay tax under sub-section (9) of section 4 of the Act.] [Added by Act No.10 of 2006.]
(i)[ every dealer opting to pay tax under sub-section (8A) of section 4.] [Added by Act No.4 of 2009.]
(6)
(a)any dealer effecting sale of goods liable to tax under the Act and who is not otherwise liable to register may also opt for registration as a VAT dealer and such registration shall be subject to such conditions as may be prescribed;
(b)any dealer intending to effect sale of goods liable to tax under the Act, and who is not otherwise liable to register, may also opt for registration as a VAT dealer and such registration shall be subject to such conditions as may be prescribed.
(7)Every dealer not registered or not liable for registration as VAT dealer and who sells any goods and has a taxable turnover exceeding [Rs.7,50,000 (Rupees seven lakhs and fifty thousand only)] [Substituted by Act No.13 of 2012.] in a period of twelve consecutive months or has reason to believe that his taxable turnover in a period of twelve consecutive months will exceed [Rs.7,50,000 (Rupees seven lakhs and fifty thousand only)] [Substituted by Act No.13 of 2012.] shall apply for registration as TOT dealer in the manner prescribed.
(8)Subject to the provisions contained in sub-section (5), every dealer who held a registration certificate under the Andhra Pradesh General Sales Tax Act, 1957 shall be deemed to be registered as TOT dealer under the Act provided the dealer had a taxable turnover exceeding Rs.5,00,000 (Rupees five lakhs only) but below Rs.40,00,000 (Rupees forty lakhs only) during the period from 1st January 2004 to 31st December 2004 and had not discontinued his business or his registration certificate had not been cancelled during that period.
(9)Where a registered dealer dies or transfers or otherwise disposes of his business in whole, the successor or the transferee, unless already in possession of registration shall be liable to be registered under the Act.
(10)An application for registration shall be made to the authority prescribed in such manner and within such time as may be prescribed.
(11)If the authority to whom an application is made under sub-section (10) is satisfied that the application is bonafide and is in order and in conformity with the provisions of the Act and the rules made thereunder, he shall register the applicant and grant him a certificate of registration in the prescribed form.