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] [Entire Act]

State of Himachal Pradesh - Section

Section 40 in Himachal Pradesh Value Added Tax Rules, 2005

40. Period of returns.

(1)Subject to the provisions of sub-rule (2), every registered dealer shall furnish self-assessed return in Form VAT-XV quarterly within thirty days from the expiry of each quarter of a financial year:Provided that every registered dealer whose gross turnover during the preceding financial year was rupees five crores or more shall furnish the return monthly within thirty days from the expiry of each month of a financial year.
(2)Notwithstanding the provisions of sub-rule (1), the Appropriate Assessing Authority may, for reasons to be recorded in writing, fix monthly returns for any dealer and such order shall remain in force until revised by the Assessing Authority.
(3)The dealer for whom monthly return period has been fixed under sub-rule (2) shall furnish a self-assessed return in Form VAT-XV for each month, within fifteen days from the close of each month.
(4)The return in Form VAT-XV shall be sent to the appropriate Assessing Authority or the circle Excise and Taxation Inspector posted for Value Added Tax work at places other than the district headquarters, together with the treasury or bank receipt in proof of payment of the tax due. The original copy of the return shall be retained in the office and the duplicate copy shall be returned to the dealer after acknowledging the same by signing and affixing the dated official stamp and the inward number.
(5)Every registered dealer shall also furnish an annual return for the preceding year in Form VAT-XV-A on or before 31st October next. The annual return shall be accompanied by-
(i)a copy of final accounts including balance sheet as at the end of the year, profit and loss cum manufacturing/ trading account for the year; and
(ii)a statement reconciling the difference, if any, between such accounts and the turnover reported in the annual return,
and verified in the following manner-"I/We, ____________ son of S/Shri __________ hereby declare that the above statement of accounts for the year ended at 31st March, _______ in respect of M/s _______ ___________________ is true and correct and is based on the regular books of account maintained for the year and nothing has been concealed therefrom.Signature of the dealer with statusDate: __________Place: __________[Provided that for the year 2017-18 the annual return may be furnished by a registered dealer on or before 15th December, 2018.] [Inserted by Notification No. EXN-F(10)-1/2017, dated 30.11.2018 (w.e.f. 2.12.2005).]
(6)Every return, which is required to be furnished under these rules, shall be incomplete unless accompanied with lists, statements, declarations certificates and documents mentioned therein or which are required to be filed with the return under these rules. The return shall be signed by Karta in case of an Hindu Undivided Family, proprietor in case of a proprietorship concern, a partner in case of a partnership firm, or a whole time employee authorised by Karta, proprietor or partner, as the case may be, in writing in this behalf, head of the department or an officer authorised by him in case of a Government department and chairman, director, secretary or principal officer in case of a society or a company. A return, which is unsigned or is signed by any other person, shall be treated as no return. An authorised signatory alone shall sign each list and statement accompanying the return. Any list or statement, which is unsigned or is not signed by an authorised signatory, shall be treated as no list or statement.