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 4 in The Chhattisgarh Value Added Tax Act, 2005

4. Incidence of tax.

(1)Every dealer whose turnover during a period of twelve months immediately preceding the commencement of this Act exceeds the prescribed limits [***] [Omitted by C.G. Act No. 2 of 2006.] shall from such commencement be liable to pay tax under this Act in respect of sales or supplies of goods effected by him in Chhattisgarh, Different limits may be prescribed for different category of dealers.
(2)Every dealer to whom sub-section (1) does not apply shall be liable to pay tax under this Act in respect of sates or supplies of goods effected by him in Chhattisgarh with effect from the date on which his turnover in a year first exceeds the limit prescribed under in the said sub-section but for the purpose of assessment of the tax for that year, only so much of his turnover as is in excess of such limit, shall be taken into consideration.