[Cites 0, Cited by 0]
[Section 3]
[Entire Act]
State of Uttar Pradesh - Subsection
Section 3(3) in Uttar Pradesh Value Added Tax Act, 2008
| Serial No. | Class of dealers | Date | |
| (1) | (2) | (3) | |
| 1. | (i) | Dealers whose registration certificate, underthis Act, is effective on January 1, 2008 | January 1, 2008 |
| (ii) | Dealers whose registration certificate, issuedunder the Central Sales Tax Act, 1956, is valid on January 1,2008 | ||
| (iii) | Dealers who hold any imported taxable goods inopening stock on January 1, 2008 | ||
| (iv) | Dealers who hold any taxable goods in openingstock on January 1, 2008 where such goods have been manufactured,processed or packed by using or consuming of any imported goods | ||
| (v) | Dealers who hold any taxable goods in openingstock on January 1, 2008 where such goods have been manufactured,processed or packed by using or consuming any goods purchasedafter furnishing to the selling dealer any form of declaration orcertificate prescribed under the erstwhile Act or the rulesframed there under. | ||
| (vi) | Dealers who hold any goods in opening stock onJanuary 1, 2008 where such goods have been purchased afterfurnishing to the selling dealer any form of declaration orcertificate prescribed under the erstwhile Act or the rulesframed there under | ||
| (vii) | Dealers who, in the assessment year ofcommencement of this Act, have commenced exclusive business ofpurchase of any goods from within the State or sale of any goodswithin the State or both, as the case may be, on any date beforeJanuary 1, 2008 and- | ||
| (a) whose aggregate,of the turnover of such purchase and turnover of such sale, ofall goods, as defined hereunder, during the Incidence and levy oftax assessment year of commencement of this Act, from first dayof the business during such assessment year, has, on or beforeJanuary 1, 2008, exceeded the taxable quantum as provided insub-section (4); and(b) who have not made any change in the natureof their business before their aggregate of turnovers as statedin clause (a) has exceeded the taxable quantum as provided insubsection (4) | |||
| (viii) | Dealers who have been carrying on exclusivebusiness of purchase of any goods from within the State or saleof any goods within the State or both, as the case may be, of anygoods during the assessment year immediately preceding firstassessment year under this Act and whose aggregate, of theturnover of such purchase and turnover of such sale, of allgoods, as defined hereunder, during such preceding assessmentyear had exceeded the taxable quantum as provided in sub-section(4) | ||
| (ix) | Dealers who, in theyear of commencement of this Act, have, before January 1, 2008,-(a) made aninter-state sale of any taxable goods; or(b) made a sale inthe course of the export of the goods out of the territory ofIndia; or(c) consigned anytaxable goods outside the State except by reason of a sale andsuch goods are delivered in the other State without a sale; or(d) brought or received any taxable goods fromany place outside the State; | ||
| 2. | Dealers, who with or without any other kind ofbusiness, import any taxable goods on or after January 1, 2008 | Date on which a dealer receives taxable goodsfor the first time | |
| 3. | Dealers who obtain registration certificateunder the Central Sales tax Act, 1956 on or after January 1, 2008 | Date from which registration certificate iseffective | |
| 4. | Dealers, who, with or without any other kind ofbusiness, make sale of any taxable goods in the course of inter-State trade or commerce on or after January 1, 2008 | Date on which a dealer makes first sale of anytaxable goods in the course of inter- State trade or commerce | |
| 5. | Dealers, who, with or without any other kind ofbusiness, on or after January 1, 2008, make a sale, in the courseof export of the goods out of the territory of India, of anytaxable goods or make such sale of any exempt goods where inmanufacture, processing or packing of such exempt goods anytaxable goods have been used, consumed or utilized | Date on which a dealer makes first sale of thegoods in the course of export of the goods | |
| 6. | Dealers, who, with or without any other kind ofbusiness, consign any taxable goods on or after January 1, 2008at any place outside the State except by reason of a sale andsuch goods are delivered in the other State without a sale | Date on which a dealer for the first timeconsigns any taxable goods outside the State | |
| 7. | Dealers who have beencarrying on exclusive business of purchase of any goods fromwithin the State or sale of any goods within the State or both,as the case may be, of any goods from a date prior to January 1,2008 or dealers who commence such business on or after January 1,2008 and-(i)whose aggregate,of the turnover of such purchase and turnover of such sale, ofall goods, as defined hereunder, in any assessment year includingassessment year of the commencement of this Act, from first dayof business during such assessment year, exceeds the taxablequantum as provided in sub-section (4) of this section on anydate after January 1, 2008; and(ii)who do not make any change in the nature oftheir business before their aggregate of the turnovers as statedin clause (a) exceeds the taxable quantum as provided insub-section (4) of this section | Date on which aggregate of the turnovers ofpurchase from within the State and turnover of sale within theState or both, as the case may be, of all goods of a dealer, asdefined hereunder, for the first time in any assessment yearexceeds the taxable quantum | |
| 8 | (i) [ A railwaycontainer contractor, an air cargo operator, a courier serviceprovider, who fails to disclose the name and complete address ofconsigner or consignee or if discloses such name or address ofconsigner or consignee is found bogus, forged or not verifiable;or the owner or person in-charge of a vehicle who obtainedauthorization for transit of goods from the officer incharge ofentry check post but failed to deliver the same to the officerin-charge of the exit check post or fails to carry such documentsas provided under section 52 and follow such procedure asprescribed.] [Substituted by The Uttar Pradesh Value Added Tax (Amendment) (Second) Ordinance, 2014 ( U. P. Ordinance No. 6 of 2014 ).](ii) an owner or person in-charge, of a go-downor cold storage or warehouse other than a transporter exceptthose covered under clause (i) who fails to disclose the name andaddress of the owner of any taxable goods stored in such godown,cold storage or warehouse other than transporter except thosecovered under clause (i) or if discloses such name and address ofowner of taxable goods is found bogus, forged or not verifiable,(w.e.f.01.01.2008) | First date on which any taxable goods are foundin the possession or custody, | |
| 9. | Dealers who do not fall in any of the classesmentioned against serial no. 1 to 8 above and who obtainregistration certificate voluntarily under section 18. | Date from which registration certificate iseffective |