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 Goa - Section

Section 33 in The Goa Value Added Tax Act, 2005

33. Refund and Payment of Interest on Amount Refundable.

(1)Subject to other provisions of this Act and the Rules made thereunder, the Commissioner shall in the manner and within the time as may be prescribed, refund to a dealer any amount of tax, penalty or interest paid by such dealer in excess of the amount [due from him under this Act and also excess of input tax credit] [Substituted by the Amendment Act 18 of 2006.] over output tax payable under this Act. The amount of such refund shall be credited to the declared Bank account of the dealer.
(2)When any amount refundable to any dealer or person under an order made under any provisions of this Act, including refund admissible to an exporter under sub-section (3) of section 10, is not refunded within ninety days-
(a)of the date of such order is made by any authority; or
(b)the date of receipt of the order by the authority, if such order is made by any other authority; or
(c)of the date of receipt of application for refund under sub-section (3) of section 10,
the authority shall pay such person simple interest at the rate of eight per cent. per annum on the said amount from the day immediately following the day of expiry of the said ninety days to the day of refund:Provided that the interest calculable shall be on the balance of the amount remaining after adjusting out of the refundable amount any tax, penalty or other amount due under this Act, for any year by the person on the date from which such interest is calculable.