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 Rajasthan - Section

Section 31A in Rajasthan Goods and Services Tax Rules, 2017

31A. [ Value of supply in case of lottery, betting, gambling and horse racing. [Inserted by Rajasthan Notification No. F.12(46) FD/Tax/2017-Part IV-158, dated 23.1.2018.]

(1)Notwithstanding anything contained in the provisions of this Chapter, the value in respect of supplies specified below shall be determined in the manner provided hereinafter.
(2)
(a)The value of supply of lottery run by State Governments shall be deemed to be 100/112 of the face value of ticket or of the price as notified in the Official. Gazette by the organising State, whichever is higher.
(b)The value of supply of lottery authorised by State Governments shall be deemed to be 100/128 of the face value of ticket or of the price as notified in the Official. Gazette by the organising State, whichever is higher.
Explanation: For the purposes of this sub-rule, the expressions,-
(a)"lottery run by State Governments" means a lottery not allowed to be sold in any State other than the organizing State.
(b)"lottery authorised by State Governments" means a lottery which is authorised to be sold in State(s) other than the organising State also.
(c)Organising State has the same meaning as assigned to it in clause (f) of sub-rule (1) of rule 2 of the Lotteries (Regulation) Rules, 2010.
(3)The value of supply of actionable claim in the form of chance to win in betting, gambling or horse racing in a race club shall be 100% of the face value of the bet or the amount paid into the totalisator.]