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]

Union of India - Section

Section 21 in The Central Goods and Services Tax Rules, 2017

21. Registration to be cancelled in certain cases.

- The registration granted to a person is liable to be cancelled, if the said person,-
(a)does not conduct any business from the declared place of business; or
(b)[ issues invoice or bill without supply of goods or services [or both] [Substituted by Notification No. G.S.R. 644(E), dated, 27.6.2017 (w.e.f. 19.6.2017).] in violation of the provisions of the Act, or the rules made thereunder; or
(c)violates the provisions of section 171 of the Act or the rules made thereunder.]
(d)[ violates the provision of rule 10A.] [Inserted by Notification No. G.S.R. 457(E), dated 28.6.2019.]
(e)[ avails input tax credit in violation of the provisions of section 16 of the Act or the rules made thereunder; or [Inserted by Notification No. G.S.R. 786(E), dated 22.12.2020 (w.e.f. 19.6.2017).]
(f)furnishes the details of outward supplies in FORM GSTR-1 under section 37 for one or more tax periods which is in excess of the outward supplies declared by him in his valid return under section 39 for the said tax periods; or
(g)violates the provision of rule 86B.]