Union of India - Act
The Service Tax Voluntary Compliance Encouragement Rules, 2013
UNION OF INDIA
India
India
The Service Tax Voluntary Compliance Encouragement Rules, 2013
Rule THE-SERVICE-TAX-VOLUNTARY-COMPLIANCE-ENCOURAGEMENT-RULES-2013 of 2013
- Published on 13 May 2013
- Commenced on 13 May 2013
- [This is the version of this document from 13 May 2013.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and commencement.
2. Definitions.
3. Registration.
- Any person, who wishes to make a declaration under the Scheme, shall, if not already registered, take registration under rule 4 of the Service Tax Rules, 1994.4. Form of declaration.
- The declaration under sub-section (1) of section 107 of the Act, in respect of tax dues under the Scheme shall be made in Form VCES-1.5. Form of acknowledgment of declaration.
- The designated authority on receipt of declaration shall issue an acknowledgement thereof, in Form VCES-2, within a period of seven working days from the date of receipt of the declaration.6. Payment of tax dues.
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) |
1. The Scheme has been prescribed in the Chapter VI of the Act. The provisions contained therein may please be read carefully (refer www.cbec.gov.in).
2. This Form shall be submitted to the Central Excise Officer notified as designated authority under section 105(c) of the Act.
3. The tax dues may be computed separately for each service if the tax dues relates to more than one service during the period of declaration.
4. For calculation of tax dues, the manner as prescribed at S.No. 3F(I), or as the case may be the Part 'B' of the Form ST-3, as existed during the relevant period, may be used and calculation of tax dues may be furnished tax return period wise.
5. Calculation sheet showing the tax dues calculation may please be enclosed with this declaration.
6. Obtain an acknowledgment from the designated authority in form VCES-2.
7. The declarant may approach the designated authority for any clarification.
Form VCES-2[Acknowledgment of declaration issued under sub-section (2) of section 107 of the Act].[See rule 5]| | No.| |
| 1.| | Declaration No. | | Date |
| 2.| | Name of the declarant |
| | | |
| 3.| | Address of the declarant |
| | | |
| | | |
| 4.| | STC No. | | |
| 5.| | Tax dues declared | | र| |
| 6.| | Schedule for payment of tax dues |
| | | A| | Minimum amount to be paid on or before the 31stDec, 2013 (50% of the tax dues)| | र| |
| | | B| | Remaining tax dues to be paid on or before the 30thJune, 2014[Amount at S.No. 5(-) Amount at S.No. 6A]| | र| |
| | | C| | Any tax dues remaining unpaid as on 1stday of July, 2014 shall be paid before the 31stDecember, 2014 along with interest, as prescribed under section 75 or as the case may be, section 73B of the Finance Act, 1994 for the period of delay starting from the 1stday of July, 2014. |
| Place:| Date: |
1. This acknowledgment has been issued on the basis of declaration furnished by the declarant and it does not certify the correctness of the declaration made. This declaration does not certify payment of any tax dues.
2. Certificate of discharge in form VCES-3 shall be issued only upon full payment of tax dues along with interest if any, as per the details at S.No. 6 above.
3. If any amount declared as tax dues under the Scheme remain unpaid as on 1.1.2015, the same shall be recoverable under section 87 of the Finance Act, 1994.
4. For any clarification, the declarant may get in touch with the designated authority.
Form VCES-3Acknowledgement of Discharge[Issued under sub-section (7) of section 107 of the Act][See rule 7]| | No.| |
| 1.| | Declaration No. | | Date |
| 2.| | Name of the declarant |
| | | |
| 3.| | Address of the declarant |
| | | |
| | | |
| 4.| | STC No. | | |
| 5.| | Tax dues declared under the Scheme | | र| |
| 6.| | Payment of tax dues |
| A| | Tax dues paid on or before 31.12.2013 | | र| |
| B| | Tax dues paid after 31.12.2013 but on or before 30.6.2014 | | र| |
| C| | Tax dues paid after 30.6.2014 but on or before 31.12.2014 | | र| |
| D| | Interest paid under section 107(4) on amount mentioned at '6C' | | र| |
| E| | Total amount paid (A+B+C+D) | | र| |
| 7.| | Details of challan(s) |
| | | Challan No(s) (CIN) | | Amount |
| Place:| Date: |