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] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(3) in The Central Goods and Services Tax Act, 2017

(3)The value of the supply shall not include any discount which is given--
(a)before or at the time of the supply if such discount has been duly recorded in the invoice issued in respect of such supply; and
(b)after the supply has been effected, if-
(i)such discount is established in terms of an agreement entered into at or before the time of such supply and specifically linked to relevant invoices; and
(ii)input tax credit as is attributable to the discount on the basis of document issued by the supplier has been reversed by the recipient of the supply.