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 60] [Entire Act]

State of Bihar - Section

Section 2 in The Bihar Finance Act, 2006

2. Amendment in Section 3 of the Act.

(1)Sub-section (2) of Section 3 of the said Act shall be substituted in the following way, namely:-"(2) Every dealer to whom the provisions of sub-section (1) do not apply and whose gross turnover of sales calculated from the commencement of the year ending on the day immediately before the commencement of the Act:, exceeds the specified quantum, as applicable to him under the Bihar Finance Act, 1981, as it stood before its repeal by Section 94, on the last day of such year shall, in addition to the tax, if any, payable by him under any other provision of this Act, be liable to pay tax under this Act on all his sales.
(2)Sub-section (3) of Section 3 of the said Act shall be substituted in the following way, namely:-"(3) Every dealer to whom the provisions of sub-section (1) or sub-section (2) do not apply, shall be liable to pay tax under this Act,
(a)on all his sales of goods which have been imported by him from any place outside Bihar, with effect from the day on which he effects first sale of such goods; or
(b)in any other case, from the date on which his gross turnover, during a period not exceeding twelve months, first exceeded such taxable quantum as may be prescribed:
Provided that the taxable quantum as may be prescribed under this sub-section shall not exceed five lakh rupees:Provided further that different' taxable quantum may be prescribed for different classes of dealers."