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 Chattisgarh - Section

Section 10 in The Chhattisgarh Value Added Tax Act, 2005

10. Composition of Tax.

(1)
(a)The Commissioner may subject to such restrictions and conditions as may be prescribed, permit any registered dealer who carries on wholly or partly the business of supplying goods in the course of execution of works contract entered into by him, to pay in lieu of tax payable by him under this Act a lumpsum at such rate not exceeding 15 per cent, as may be prescribed, determined in the prescribed manner, by way of composition.
(b)For the purpose of determination of the lumpsum by way of composition under clause (a) the State Government may prescribe different rates for different kinds of contracts.
(2)
(a)A registered dealer purchasing goods specified in Schedule II from another such dealer within the State after payment of tax under [* * *] [Omitted by C .G.Act No. 26 of 2006.] Sections 8 and/or purchasing goods specified in Schedule I, [and/or a registered dealer who manufactures cooked food] [Inserted by C G. Act No. 2 of 2006.] [and sells such goods within the State] [Inserted by C G. Act No. 26 of 2006.] and whose turnover in a year does not ordinarily exceed rupees [sixty lac] [Substituted 'fifty lac' by C.G. Act No. 14 of 2013, dated 26.4.2013.] may opt. in the prescribed form within [three months] [Substituted by C.G. Act No. 12 of 2008.] of the commencement of the year [for which the option is made, or from the date of registration, issued after the commencement of the business, in that year, as the case may be] [Inserted by C.G. Act No. 12 of 2008.], for payment in lieu of tax payable by him under [***] [Omitted by C.G. Act No. 26 of 2006.] Section 8 a lumpsum at such rate, in such manner and subject to such restrictions and conditions as may be prescribed.
(b)If a registered dealer during the year for which an option has been given by him contravenes any of the restrictions and conditions prescribed [***] [Omitted by C.G. Act No. 2 of 2006.] the option given by him shall stand revoked.
(c)[ ***] [Omitted by C.G. Act No. 2 of 2006.]
(3)The provisions of Sections 19, 21, 41 and 42 shall not apply to a registered dealer to whom permission to pay a lumpsum by way of composition has been granted under sub-section (1) in relation to the period for and the goods in respect of which such composition has been granted and to such dealer who has opted for composition of tax under sub-section (2) for the period for which such option has been exercised.