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 7] [Entire Act]

State of Madhya Pradesh - Section

Section 26 in The M.P. Vat Act, 2002

26. Deduction and payment of tax in certain cases.

(1)Any person responsible for making payment of any sum to any dealer as a consideration for the sale or supply of any goods in pursuance of a contract between such dealer and the Central Government or a .State Government (hereinafter referred to in this Section as the purchaser), Shall before crediting such sum to the account of the dealer or before payment thereof in cash or by issue of a cheque or draft or by any other mode, deduct an amount equal to the amount payable by the purchaser to the dealer by way of tax, [whether or not such amount is shown by the dealer separately in his bill] [Substituted by M P. Act No. 22 of 2006.], where the total amount of the Act exceeds rupees five thousand and shall pay it to the State Government in such manner as may be prescribed.
(2)[ Notwithstanding anything contained in any other provision of this Act, any person letting out a works contract of value exceeding three lac rupees to a contractor involving sale of any goods in the course of execution thereof by the contractor shall before making the payment of any amount towards the value of such contract to him, deduct at the rate of two percent or the prescribed rate for lump sum, in respect of a contractor who has opted for composition under Section 11-A, an amount towards the tax payable by the contractor under this Act:] [Substituted by M.P. Act No. 22 of 2006.][Provided that if the value of labour involved in the contract is more than fifty percent of the contract value and the contractor has not opted for composition under Section 11-A, the deduction towards the tax payable shall be made at the rate of one percent :Provided further that no deduction shall be made in respect of any sale or purchase taking place outside the State of Madhya Pradesh or in the course of inter-State trade or commerce or in the course of import of goods into the territory of India :Provided also that no deduction shall be made from any payment made to any sub-contractor by a contractor where the contractor has opted for composition under Section 11-A.] [Substituted by M.P. Act No. 8 of 2007.]
(3)On deduction of the amount under sub-section (1) or sub-section (2), the person making such deduction shall issue to the dealer or the contractor, as the case may be, a certificate therefor [in the prescribed form which is obtained in the prescribed manner] [Substituted by M.P. Act No. 8 of 2007.] and shall deposit such amount in to the Government Treasury in such manner and within such period as may be prescribed.
(4)Any person making the payment under sub-section (1) or subsection (2) shall be deemed to have made the payment on the authority and on behalf of the dealer or the contractor and the receipt (or such payment shall constitute a good and sufficient discharge of the liability of the purchaser to the dealer or the contractor to the extent of the amount specified in the receipt.
(5)Where any payment under sub-section (1) or sub-section (2) is made by a purchaser or the person letting out the contract, on behalf of the dealer or the contractor such payment shall constitute a good and sufficient discharge of the liability of the dealer or the contractor to pay tax in respect of such transaction and the amount so paid shall be adjusted by him in such manner as may be prescribed.
(6)Where a person contravenes the provisions of sub-section (1), sub-section (2) or sub-section (3), the Commissioner may impose upon such person by way of penalty an amount which shall be 2 per cent per month of the amount required to be deducted under sub-section (1) or sub-section (2), subject to a maximum of 25 per cent of such amount.
(7)Any sum which a person is required to deduct under sub- section (1) or sub-section (2) or the penalty imposed under sub-section (6) if it remains unpaid, be recoverable as an arrear of land revenue.
(8)Every person making a deduction under sub-section (1) or subsection (2) shall furnish a statement in such form, to such authority, in such manner and within such time as may be prescribed.Explanation. - For the purpose of sub-section (2), "person" means-
(i)Department of the Central or the State Government,
(ii)Public Sector Undertaking,
(iii)Municipality and Municipal Corporation,
(iv)Authority constituted under any law for the time being in force.
(v)Public Limited Company.