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 2] [Entire Act]

State of Haryana - Section

Section 39 in The Haryana Goods and Services Tax Act, 2017

39. Furnishing of returns.

- [(1) Every registered person, other than an Input Service Distributor or a nonresident taxable person or a person paying tax under the provisions of sections 10 or 51 or 52 shall, for every calendar month or part thereof, furnish a return electronically of inward and outward supplies of goods or services or both, input tax credit availed, tax payable, tax paid and such other particulars, in such form and manner and within such time, as may be prescribed:Provided that the Government may, on the recommendations of the Council, notify certain class of registered persons who shall furnish a return for every quarter or part thereof, subject to such conditions and restrictions as may be specified therein.
(2)A registered person paying tax under the provisions of section 10 shall, for each financial year or part thereof, furnish a return electronically of turnover in State, inward supplies of goods or services or both, tax payable, tax paid and such other particulars in such form and manner and within such time, as may be prescribed.] [Substituted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(3)Every registered person required to deduct tax at source under the provisions of section 51 shall furnish, in such form and manner as may be prescribed, a return, electronically, for the month in which such deductions have been made within ten days after the end of such month.
(4)Every taxable person registered as an Input Service Distributor shall, for every calendar month or part thereof, furnish, in such form and manner as may be prescribed, a return, electronically, within thirteen days after the end of such month.
(5)Every registered non-resident taxable person shall, for every calendar month or part thereof, furnish, in such form and manner as may be prescribed, a return, electronically, within twenty days after the end of a calendar month or within seven days after the last day of the period of registration specified under sub-section (1) of section 27, whichever is earlier.
(6)The Commissioner may, for reasons to be recorded in writing, by notification, extend the time limit for furnishing the returns under this section for such class of registered persons as may be specified therein:Provided that any extension of time limit notified by the Commissioner of central tax shall be deemed to be notified by the Commissioner.
(7)[ Every registered person who is required to furnish a return under sub-section (1), other than the person referred to in the proviso thereto, or sub-sections (3) or (5), shall pay to the Government the tax due as per such return not later than the last date on which he is required to furnish such return:Provided that every registered person furnishing return under the proviso to sub-section (1) shall pay to the Government, the tax due taking into account inward and outward supplies of goods or services or both, input tax credit availed, tax payable and such other particulars during a month, in such form and manner and within such time, as may be prescribed:Provided further that every registered person furnishing return under sub-section (2) shall pay to the Government, the tax due taking into account turnover in State, inward supplies of goods or services or both, tax payable and such other particulars during a quarter, in such form and manner and within such time, as may be prescribed.] [Substituted by Haryana Act No. 37 of 2019, dated 25.11.2019.]
(8)Every registered person who is required to furnish a return under sub-section (1) or sub-section (2) shall furnish a return for every tax period whether or not any supplies of goods or services or both have been made during such tax period.
(9)[ Subject to the provisions of sections 37 and 38, if any registered person after furnishing a return under sub-section (1) or sub-section (2) or sub-section (3) or sub-section (4) or sub-section (5) discovers any omission or incorrect particulars therein, other than as a result of scrutiny, audit, inspection or enforcement activity by the tax authorities, he shall rectify such omission or incorrect particulars in such form and manner, as may be prescribed, subject to payment of interest under this Act:Provided that no such rectification of any omission or incorrect particulars shall be allowed after the due date for furnishing of return for the month of September or second quarter following the end of the financial year to which such details pertain, or the actual date of furnishing of relevant annual return, whichever is earlier.] [Substituted by Haryana Act No. 25 of 2018, dated 28.9.2018.]
(10)A registered person shall not be allowed to furnish a return for a tax period if the return for any of the previous tax periods has not been furnished by him.