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 Gujarat - Section

Section 19 in Gujarat Value Added Tax Rules, 2006

19. Submission of monthly and quarterly returns .

(1)Every registered dealer shall furnish returns duly signed by him or by a person authorized by him, to the Commercial Tax Officer within whose jurisdiction his chief place of business as mentioned in certificate of registration is situated.
(2)
(a)Every registered dealer, other than the dealer to whom sub-rule (3) applies, shall furnish monthly return in Form 201 within twenty-two days from the end of the month to which return relates.
(b)Every registered dealer referred to in clause (a) shall also furnish information in respect of tax invoices of sales in Form 201A; tax invoices of purchases in Form 201B; and inventories in Form 201C appended to Form 201 as under:-
(i)a registered dealer whose taxable turnover in the previous year or during the year does not exceed rupees one Crore shall furnish such information in Form 201A and Form 201B along with Form 201 and may also submit by way of uploading on the web site of the department duly authenticated by the dealer himself or by a person referred to in section 65,
(ii)a registered dealer whose taxable turnover in the previous year or during the year has exceeded rupees one Crore shall furnish return in Form 201 along with the information referred to in sub-clause (i) above and shall also submit by way of uploading on the web site of the department duly authenticated by the dealer himself or by a person referred to in section 65,
(iii)a registered dealer shall furnish information in Form 201C in respect of top ten commodities as per value as well as consolidated details of remaining commodities dealt in the tax period:
Provided that the dealer shall file return from the succeeding tax period as and when the turnover specified in this rule exceeds in a tax period as provided under clause (ii).Provided further that a registered dealer, who is required to furnish return under clause (ii), shall be required to furnish in Form 201 and also submitting by way of uploading on the website of the department before the stipulated time as mentioned in this rule.
(3)Every registered dealer to whom the Commissioner has granted permission under sub-section (1) of section 14 to pay lump sum tax shall furnish quarterly return in Form 202 with the list of purchase in Form 202A appended to it, within twenty-two days from the end of the quarter to which the return relates:Provided that if such a registered dealer becomes liable to pay tax in pursuance of clause (b) of sub-section (1) of section 14, he shall furnish monthly return in accordance with sub-rule (2) of this rule in respect of the month immediately succeeding the month during which on account of application of clause (b) of sub-section (1) of section 14, the permission granted under the said section ceases to be valid and he shall continue to file monthly returns for all subsequent months.
(4)Every registered dealer who holds a certificate of exemption or certificate of deferment of tax under any of the incentive schemes, so long as he avails of the benefit of exemption or deferment of tax shall furnish,-
(a)a monthly return under sub-rule (2), and
(b)a monthly return of incentives of sales tax exemption availed in Form 203 and, of sales tax deferment availed in Form 204, in the manner provided in sub-rule (1). The monthly return shall be filed within twenty-two days from the end of the month to which the monthly return relates,
(c)such a dealer shall be required to furnish return as per the provisions of sub-rule (2), on completion of the availement of exemption or deferment referred above.
(5)Every registered dealer dealing in the commodities mentioned in the Schedule III to the Act, shall also furnish monthly returns in Form 212 along with Form 213 within twenty-two days from the end of the month to which the return relates.
(6)Where any dealer who has no fixed or regular place of business in the State, but has been registered by the Commercial Tax Officer, Ahmedabad, and such dealer shall furnish such return to the Commercial Tax Officer, Ahmedabad:Provided that if a dealer fails to comply with the requirement of clause (ii) or (iii) of sub-rule (2) or sub-rule (3), then such dealer shall be deemed to have not furnished the return as required by section 29.