[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 7 in The Service Tax Voluntary Compliance Encouragement Rules, 2013
7. Form of acknowledgement of discharge.
| 1.| | Name of the declarant |
| | | |
| 2.| | Address of the declarant |
| | | |
| | | |
| 3.| | Telephone No. | | |
| 4.| | E-mail id | | |
| 5.| | Service Tax Code (STC No.) | | |
| 6.| | Details of tax dues* |
| | | A| | Service tax | | र| |
| | | B| | Educational cess | | र| |
| | | C| | Secondary & Higher Education Cess | | र| |
| | | D| | Amount under section 73A of the Finance Act, 1994 | | र| |
| | | E| | Total Tax dues* [A+B+C+D] | | र| |
| | | *Furnish a calculation sheet separately [for the purposes of calculation of tax dues, the manner of calculation as prescribed in S. No. 3F (I), or as the case may be, the Part 'B' of Form ST-3, as existed during relevant period may be used and calculation of tax dues may be furnished tax return period wise, and service wise if the tax dues relates to more than one service.] |
| S. No.| | Details of enclosure/ statement annexed|- | 1| | Calculation sheet in respect of tax dues (refer S.No. 6 above and the instructions)|- | 2| | Any other documents (please specify) |
| Place:| Date: |
| Declaration No.| | | Date| | |||||||||||
| (To be assigned by the department) |