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 28] [Entire Act]

State of Kerala - Section

Section 22 in The Kerala General Sales Tax Act, 1963

22. Collection of tax by dealers.

(1)A registered dealer may, subject to the provisions of sub-section (2), collect the tax payable by him on the sale of any goods from the person to whom he sells the goods and pay over the same after giving set of to the entry tax, if any already paid to the Government in the manner prescribed.
(2)No registered dealer shall collect any sum purporting to be by way of tax: -
(a)on the sale of any goods:
(i)in respect of which he is not liable to pay tax; or
(ii)at a rate exceeding the rate at which he is liable to pay tax; or
(b)in respect of the purchase of any goods, whether or not he is liable to pay tax on such purchase.
Provided that nothing contained in this sub-section shall apply to the collection of an amount by a registered dealer towards the amount of tax already paid under this Act in respect of goods, the sale or purchase price of which is controlled by any law in force and the retail price fixed for such goods under such law is not inclusive of such tax.
(3)No person other than a registered dealer shall collect any sum by way of, or purporting to be by way of tax under this Act.
(4)Where any dealer fails to pay any tax collected by him under sub-section (1) to the Government, any person or persons responsible for such collection on behalf of the dealer including a Director, Manager, Secretary or other officers of a company shall be jointly and severally liable for payment of such amounts to the Government forthwith as if it were a tax due from him.Explanation. - For the purposes of this section:
(a)"company" means any body corporate and includes a firm or other association of individuals, or a Co-operative society; and
(b)"Director" in relation to a firm, means partner in the firm.
(5)The Central Government, Government of Kerala, the Government of any other States or any Union Territory (including departments of Central and State Governments) and local authorities shall collect tax at the rate or rates specified in the Schedule to the Act in respect of any sale of goods effected by them and the tax so collected shall be remitted to Government in the Commercial Taxes Department on or before the 10th day of the succeeding month.
(6)If any officer responsible for collection of tax fails to do so or fails to remit the tax so collected under sub-section (5) such officer shall be personally liable to Government for such amount together with interest and such amounts shall be liable to be recovered from him as if it were arrears of revenue due on land recoverable from him.