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] [Section 10] [Entire Act]

State of Punjab - Subsection

Section 10(2) in The Punjab Goods and Services Tax Act, 2017

(2)The registered person shall be eligible to opt under sub-section (1), if -
(a)[ save as provided in sub-section (1), he is not engaged in the supply of services;] [Substituted by Punjab Act No. 1 of 2019, dated 8.1.2019.]
(b)he is not engaged in making any supply of goods which are not leviable to tax under this Act;
(c)he is not engaged in making any inter-State outward supplies of goods;
(d)he is not engaged in making any supply of goods through an electronic commerce operator who is required to collect tax at source under section 52; [***] [Omitted 'and' by Punjab Act No. 3 of 2020, dated 20.2.2020.]
(e)he is not a manufacturer of such goods as may be notified by the Government on the recommendations of the [Council; and] [Substituted 'Council:' by Punjab Act No. 3 of 2020, dated 20.2.2020.]
(f)[ he is neither a casual taxable person nor a non-resident taxable person:] [Inserted by Punjab Act No. 3 of 2020, dated 20.2.2020.];
Provided that where more than one registered person are having the same Permanent Account Number (issued under the Income-tax Act 1961), the registered person shall not be eligible to opt for the scheme under sub-section (1) unless all such registered persons opt to pay tax under that sub-section.