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 21] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 21(5) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(5)For the removal of doubts, it is hereby clarified that where a registered dealer-
(a)effects a change to the nature of the goods ordinarily sold;
(b)is a firm and there is a change in the constitution of the firm without dissolution thereof; or
(c)is a trustee of a trust and there is a change in the trustees thereof; or
(d)is a Hindu Undivided Family and the business of such family is converted into a partnership business with all or any of the members of the family as partners thereof; or
(e)is a firm or a company or a trust or other organisation, and a change occurs in the management of the organisation, then, merely by reason of the circumstances aforesaid, it shall not be necessary for the registered dealer to apply for a fresh certificate of registration and on information being furnished the registration shall be amended.