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 1] [Entire Act]

State of West Bengal - Section

Section 12 in West Bengal Value Added Tax Act, 2003

12. [ Contingent liability to pay tax on purchase. [Substituted w.e.f. 01.08.2006 by S. 12(5) of WB Act XVIII of 2006.]

(1)Every registered dealer, other than those enjoying composition under sub-section (3) , sub-section (3A) , or sub-section (3B) , of section 16, or subsection (4) of section 18, shall, in addition to the tax payable under any other provisions of this Act, be liable to pay tax on that part of his turnover of purchases which represents -
(a)purchases of goods which are not meant for the purposes specified in clause (a) to clause (i) , of sub-section (4) of section 22; or
(b)purchases of goods specified in the negative list appended to section 22 where no input tax credit or input tax rebate is allowed.
(2). 74 of 1956. - Every registered dealer enjoying composition under sub-section (3) , sub-section (3A) , or sub-section (3B) , of section 16, or sub-section (4) of section 18, shall, in addition to the tax payable under any other provisions of this Act am a be liable to pay tax on his turnover of purchases.]