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] [Section 12] [Entire Act]

Union of India - Subsection

Section 12(2) in Goods and Services Tax (Compensation to States) Act, 2017

(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:-
(a)the conditions which were included in the total base year revenue of the States, referred to in sub-clause (g) of clause (4) of article 279A of the Constitution, under sub-section (3) of section 5;
(b)the conditions subject to which any part of revenues not credited in the Consolidated Fund of the respective State shall be included in the total base year revenue of the State, under sub-section (6) of section 5;
(c)the manner of refund of compensation by the States to the Central Government under sub-section (6) of section 7;
(d)the manner of levy and collection of cess and the period of its imposition under sub-section (1) of section 8;
(e)the manner and forms for payment of cess, furnishing of returns and refund of cess under sub-section (1) of section 9; and
(f)any other matter which is to be, or may be, prescribed, or in respect of which provision is to be made, by rules.