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 99] [Entire Act]

State of Tamilnadu - Section

Section 5 in Tamil Nadu Value Added Tax Act, 2006

5. Levy of tax on transfer of goods involved in works contract.

(1)Notwithstanding anything contained in this Act, but subject to the provisions of this Act, every dealer, shall pay, for each year, a tax on his taxable turnover, relating to his business of transfer of property in goods involved in the execution of works contract, either in the same form or some other form, which may be arrived at in such manner as may be prescribed, at such rates as specified in the First Schedule.Explanation. - Where any works contract involves more than one item of work, the rate of tax should be determined separately for each such item of work.
(2)The dealer, who pays tax under this section, shall be entitled to input tax credit on goods specified in the First Schedule purchased by him in this State.