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 Madhya Pradesh - Section

Section 10A in The M.P. Vat Act, 2002

10A. [ Levy of purchase tax on certain goods. [Substituted by M.P. Act No. 11 of 2010.]

(1)Notwithstanding anything to contrary contained in this Act, every dealer who in course of his business purchases goods as may be notified by the State Government, shall be liable to pay tax at the rate of four per cent of the purchase price of the notified goods :Provided that no tax under this section shall be payable on the purchases of such goods if the goods are consumed in the process of manufacture as may be specified by the State Government, within the State.
(2)No tax under this section shall be levied in respect of the purchases made from a registered dealer by whom tax under this section is payable and who has declared by putting a statement on the sale bill that tax under this section is payable by him on such goods.
(3)The tax under this section shall be levied in respect of a dealer from the date on which aggregate of the purchase prices of goods notified exceeds rupees five crores in the first instance, in a year :Provided that the following purchase prices of notified goods shall not be included in the aggregate of the purchase prices for determination of liability to pay tax under this section :-
(i)Purchase price of notified goods purchased from outside the State;
(ii)Purchase price of notified goods which have been sold against declaration under sub-section (6);
(iii)Purchase price of notified goods which have been purchased before the date of notification under sub-section (1);
(iv)Purchase price of notified goods which have been consumed tiller purchase, in the process of manufacture as specified under proviso to sub-section (1).
(4)Every dealer who is liable to pay tax under sub-section (1) shall continue to be so liable until the expiry of two consecutive years during which aggregate of purchase prices of the notified goods has not exceed the limits specified in sub-section (3) and on the expiry of such period his liability to pay tax under this section shall cease.
(5)Every dealer who is engaged in the manufacture as specified under proviso to sub section (1) shall obtain a certificate of recognition in the prescribed manner from the Prescribed Authority.
(6)If a dealer, who is liable to pay tax under this Section, sells the notified goods to a dealer, who holds a certificate of recognition, against a declaration issued in the manner and form as may be prescribed, the selling dealer shall be entitled to claim deduction of the purchase price of the goods sold and such purchase price shall be included in the aggregate of purchase prices.
(7)If the dealer holding certificate of recognition purchased the notified goods and instead of using such goods in the manufacture as specified in proviso to sub section (1), sells or disposes off such goods in any other manner, he shall be liable to pay tax at the rale of 4 per cent on the purchase price of those goods.
(8)The State Government may, by notification, exempt whether prospectively or retrospectively any transactions, as it may deem fit, from payment of tax under this Section for such period as may be specified in the notification.]