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 11] [Entire Act]

State of Gujarat - Subsection

Section 11(2) in Gujarat Sales Tax Act, 1969

(2)shall be construed so as to include the following classes of purchases:-
(a)a purchase of goods after the appointed day from a Registered dealer, but not being purchases specified in sub-section (1);
(b)a purchase of goods before the appointed day from a dealer registered under the Bombay Sales Tax Act, 1959 (Bom. LI of 1959), but not being the following classes of purchases;-
(i)a purchase of any goods if the goods at the time of their purchase were the goods specified in Schedule A of the said Act;
(ii)a purchase of any goods from any person whose sale of such goods had been wholly exempted from payment of tax under section 41 of the said Act;
(iii)a purchase of any goods which was not liable to tax by virtue of the provisions of section 75 of the said Act;
(iv)a purchase of any goods described in Part II of Schedule B, or Schedule D or Schedule E of the said Act by a dealer holding a Licence under section 23 of the said Act, on the date of such purchase.
Provided that nothing in this sub-section shall be deemed to prevent the cancellation of any registration before the completion of one complete year in a case where any business in respect of which a certificate of registration has been issued under this section, has been discontinued or transferred before such completion.