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 1] [Entire Act]

State of Odisha - Section

Section 26 in Orissa Value Added Tax Act, 2004

26. Voluntary Registration.

(1)Any person, who intends to establish a business for the purpose of manufacturing or processing of taxable goods of value exceeding rupees two lakhs per year for sale, may, notwithstanding that he is not liable to pay tax under section 10, apply in the prescribed form and manner to the registering authority for registration:Provided that for the purpose of this sub-section, the person shall have to furnish such evidence as may be required by the registering authority in support of his intention to establish a business for manufacturing or processing of taxable goods for sale.
(2)In respect of an application for registration under sub-section (1), the provisions of sub-section (2), (3) and (4) of section 25 shall apply.
(3)Every dealer who has been registered on application made under this section shall so long as his registration remains in force, be liable to pay tax under this Act.
(4)The registration of a dealer on application made under this section shall be in force for a period of not less than three complete years, unless cancelled earlier.