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]

Andaman and Nicobar Islands - Section

Section 23 in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

23. Effect of de-registration.

(1)Every person whose registration is cancelled shall pay in respect of all goods held on the date of cancellation an amount equal to the higher of-
(a)the tax that would be payable in respect of those goods if the goods were sold at their fair market value on that date; or
(b)the tax credit previously claimed in respect of those goods.
(2)Where the dealer has accounted for turnover on the basis of amounts received and amounts paid, he shall include in the turnover of his final return-
(a)any amount not yet received in respect of sales made while he was registered; and
(b)any amount not yet paid in respect of purchases made while he was registered.