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 Haryana - Section

Section 27 in Haryana Value Added Tax Rules, 2003

27. Selection of cases for scrutiny and deemed assessment. [section 15(1) and (2)].

(1)The following categories of cases may be taken up for scrutiny,-
(i)gross turnover exceeding five hundred lakh rupees in a year;
(ii)claim of input tax exceeding ten lakh rupees in a year;
(iii)claim of refund exceeding three lakh rupees in a year;
(iv)claim of sales made in the course of inter-State trade and commerce or in the course of export of goods out of the territory of India or in the course of import of goods into the territory of India exceeding twenty five lakh rupees in a year;
(v)cases of industrial units availing any tax concession under clause (d) of subsection (2) of section 61 till such units are subject to the relevant provisions in the 1975 Rules;
(vi)fall in gross turnover or payment of tax compared to last year;
(vii)claim of sale, purchase or consignment of goods not matching with the accounts of the other party to the transaction;
(viii)exception cases in which ratio between purchases and sales or between input tax and output tax or between stocks and sales is way out of the general trend in the trade or industry;
(ix)cases based on definite intelligence about evasion of tax;
(x)cases selected at random;
(xi)cases of any particular trade or trades which the Commissioner may select; and
(xii)cases in which the dealer fails to complete the return(s) in material particulars after being given an opportunity for the same.
(2)The Commissioner may, with the approval of the State Government, change the criteria laid down in sub-rule (1) for selection of cases for scrutiny. Any change made in the criteria shall be publicised by uploading on the website www.haryanatax.com.
(3)Save the cases selected for scrutiny under sub-rule (1), all other cases shall be deemed to have been assessed to tax under sub-section (1) of section 15 and in respect of such cases acknowledgement of the annual return shall be deemed to be the copy of the assessment order:Provided that in respect of cases covered under the proviso to sub-section (1) of section 15, the assessing authority shall, after the required documents have been furnished to him and/or arithmetical mistake, if any, has been corrected and tax due, if any, as a result thereof has been paid, pass an order recording his satisfaction about the completeness of the relevant returns in material particulars and supply a copy of such order to the dealer concerned.
(4)The list of cases selected for scrutiny for any year shall be publicised by uploading on the website www.haryanatax.com before the expiry of the next one and a half year but non-inclusion of any case in the list shall not prevent the assessing authority to make assessment subject to limitation.