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 Chattisgarh - Section

Section 7 in The Chhattisgarh Value Added Tax Act, 2005

7. Liability of a dealer registered under Central Act No. 74 of 1956 to pay tax.

(1)A dealer registered under the Central Sales Tax Act, 1956 (No. 74 of 1956) who is not liable to pay tax under Section 4 shall nevertheless be liable to pay tax at the rate specified in Section 8 on his sales of any goods in respect of the purchases of which he has furnished a declaration under subsection (4) of Section 8 of the said Act or on the sales of any goods in the manufacture of which such goods have been used.
(2)Every dealer to whom sub-section (1) applies shall for the purposes of Sections 19, 21, 25 and 41 be deemed to be a registered dealer.Chapter-IV Levy of Tax