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 12 in The Chhattisgarh Value Added Tax Act, 2005

12. Kate of tax on container or packing material.

- Notwithstanding anything contained in Section 8 or Section 9 where any goods packed in any container or packing material are sold or purchased, the container or packing material in which such goods are so packed shall be deemed to have been sold or purchased along with such goods and the tax under Section S or Section 9 shall be levied on the sale or purchase of such container or packing material at the rate of tax, if any, applicable to the sale, or as the case may be, the purchase of the goods themselves :Provided that no tax under Section 8 or Section 9 shall be levied where the container or packing material is sold or purchased along with the goods declared tax-free under Section 15.