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 15] [Entire Act]

State of Gujarat - Section

Section 8 in The Gujarat Value Added Tax Act, 2003

8. Adjustments in tax.

(1)The provisions of sub-section (2) shall apply where, in relation to the sales of taxable goods by any registered dealer-
(a)that sale has been cancelled; or
(b)the consideration previously agreed upon for that sale has been altered by agreement with the recipient, whether due to the offer of a discount or for any other reason; or
(c)The goods or part of the goods sold have been returned to the seller,
and as a result of the occurrence of any one or more of the above mentioned events of such sales, the seller has-
(i)Provided a tax invoice in relation to that sale and the amount shown therein as tax charged on that sale is incorrect in relation to the amount properly chargeable on that sale; or
(ii)furnished a return in relation to the period in respect of which tax on that sale is attributable, and has accounted for an incorrect amount of tax on that sale in relation to the amount properly chargeable on that sale.
(2)Where a seller has accounted for either in the tax invoice or in the return an incorrect amount of tax as contemplated in sub-section (1), such seller shall make an adjustment in calculating the tax payable by him in the return for the tax period during which it has become apparent that the tax is incorrect. Such adjustment shall be made in the following manner, namely
(a)if the amount of tax chargeable in relation to that sale exceeds the amount of tax actually accounted for by the seller, the amount of that excess shall be deemed to be tax charged by such seller in relation to a taxable sale attributable to the tax period in which the adjustment is to be made, and shall not be attributable to any prior tax period; or
(b)The amount of tax actually accounted for exceeds the amount of tax properly chargeable in relation to that sale, such seller shall reduce the amount of tax attributable to the said tax period in terms of section 7 by that excess amount of tax :
Provided that the reduction in the amount of tax under clause (b) shall not be made-
(a)where the excess tax has been borne by the purchaser of goods, or
(b)[ if the relevant event as described in sub-section (1) has occurred subsequent to such period as may be prescribed, from the date of such sales made by the dealer] [This para (b) was substituted by Gujarat act No. 6 of 2006 Section 8]