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 245] [Entire Act]

State of Tamilnadu - Section

Section 19 in Tamil Nadu Value Added Tax Act, 2006

19. Input tax credit.

(1)There shall be input tax credit of the amount of tax paid [or Payable] [These words are inserted in Sub-section (1) Item (ii) and these words are omitted in Sub-section (2) of Section 18 and Sub-section (1) of Section 19 and new proviso was inserted instead of old proviso in Section 19 as per Gazette No 217 dated 14.10.2015.] under this Act, by the registered dealer to the seller on his purchases of taxable goods specified in the First Schedule :[Provided that the registered dealer, who claims input tax credit, shall establish that the tax due On such purchases has been paid by him in the manner prescribed.] [These words are inserted in Sub-section (1) Item (ii) and these words are omitted in Sub-section (2) of Section 18 and Sub-section (1) of Section 19 and new proviso was inserted instead of old proviso in Section 19 as per Gazette No 217 dated 14.10.2015.][Provided that the registered dealer, who claims input tax credit, shall establish that the tax due On purchase of goods has actually been paid in the manner prescribed by the registered dealer who sold such goods and that the goods have actually been deliveredProvided further that the tax deferred under section 32 shall be deemed to have been paid under this Act for the purpose of this sub-section.] [These words are inserted in Sub-section (1) Item (ii) and these words are omitted in Sub-section (2) of Section 18 and Sub-section (1) of Section 19 and new proviso was inserted instead of old proviso in Section 19 as per Gazette No 217 dated 14.10.2015.]
(2)Input tax credit shall be allowed for the purchase of goods made within the State from a registered dealer and which are for the purpose of -
(i)re-sale by him within the State; or
(ii)use as input in manufacturing or processing of goods in the State; or
(iii)use as containers, labels and other materials for packing of goods in the State; or
(iv)use as capital goods in the manufacture of taxable goods.
(v)[Omitted] [This was omitted by Act No 5 of 2015 Tamil Nadu Value Added Tax (Amendment) Act, 2015 dated 31st March 2015.] sale in the course of inter-State trade or commerce falling under sub-section (1) of section 8 of the Central Sales Tax Act, 1956 (Central Act 74 of 1956);]
(vi)sale in the course of inter-State trade or commerce falling under sub-section (1) and (2) of section 8 of the Central Sales Tax Act, 1956 (Central Act 74 of 1956)
(vi)Agency transactions by the principal within the State in the manner as may be prescribed
[Omitted] [This was omitted by Act No 5 of 2015 Tamil Nadu Value Added Tax (Amendment) Act, 2015 dated 31st March 201.][Provided that Input Tax Credit shall be allowed in excess of three per cent of tax for the purpose specified in clause (v).] [Added by Section 2(1) of the Amendment Act 28 of 2013, Notified to come into force with effect from 11th November vide G.O.No139 dated 8thNovember 2013.]
(3)
(a)Every registered dealer, in respect of purchases of capital goods, [for use in the manufacture of taxable goods] [The words 'for use in the manufacture of taxable goods' were substituted for the words 'wholly for use in the course of business of taxable goods', by Section 6 (1) of the Amendment Act (21 of) 2007 with effect form 1st January 2007.], shall be allowed input tax credit in the manner prescribed.
(b)Deduction of such input tax credit shall be allowed only after the commencement of commercial production and over a period of three years in the manner as may be prescribed. After the expiry of three years, the un availed input tax credit shall lapse to Government.
(c)Input tax credit shall be allowed for the tax paid under section 12 of the Act, subject to clauses (a) and (b) of this sub-section.
(4)Input tax credit shall be allowed on tax paid [or Payable] [These words are omitted as per Gazette No 217 dated 14.10.2015.] in the State on the purchase of goods, in excess of [five percent] [The word 'three' was substituted for the word 'four' from 1st April 2007 by Section 6 (2) of that Act, consequent on the reduction of the rate of tax on inter -State under Section 8 (1) of the CST Act from that date and now substituted for the word 'three' from 11th November 2013 vide Section 2(1) of the Amendment Act 28 of 2013.] [three] [The word 'three' was substituted for the word 'four' from 1st April 2007 by Section 6 (2) of that Act, consequent on the reduction of the rate of tax on inter -State under Section 8 (1) of the CST Act from that date and now substituted for the word 'three' from 11th November 2013 vide Section 2(1) of the Amendment Act 28 of 2013.] of tax relating to such purchases subject to such conditions as may be prescribed,-
(i)for transfer to a place outside the State otherwise than by way of sale; or
(ii)for use in manufacture of other goods and transfer to a place outside the State, otherwise than by way of sale: Provided that if a dealer has already availed input tax credit there shall be reversal of credit against such transfer.
(5)
(a)No input tax credit shall be allowed in respect of sale of goods exempted under section 15;
(b)No input tax credit shall be allowed on tax paid [or Payable] [These words are omitted as per Gazette No 217 dated 14.10.2015.] in other States or Union Territories on goods brought into this State from outside the State.
(c)[ No input tax credit shall be allowed on the purchase of goods sold as such or used in the manufacture of other goods and sold in the course of inter-State trade or commerce falling under sub-section (2) of section 8 of the Central Sales Tax Act, 1956.(Central Act 74 of 1956).] [This was omitted by Act No 5 of 2015 Tamil Nadu Value Added Tax (Amendment) Act, 2015 dated 31st March 2015.]
(6)No input tax credit shall be allowed on purchase of capital goods, which are used exclusively in the manufacture of goods exempted under section 15.[Provided that on the purchase of capital goods which are used in the manufacture of exempted goods and taxable goods, in put tax credit shall be allowed to the extent of its usage in the manufacture of taxable goods in the manner prescribed.] [This proviso was added from 1st January 2007 by Section 6 (3) of the Amendment Act (21 of) 2007.]
(7)No registered dealer shall be entitled to input tax credit in respect of-
(a)goods purchased and accounted for in business but utilised for the purpose of providing facility to the proprietor or partner or director including employees and in any residential accommodation; or
(b)purchase of all automobiles including commercial vehicles, two wheelers and three wheelers and spare parts for repair and maintenance thereof, unless the registered dealer is in the business of dealing in such automobiles or spare parts; or
(c)purchase of air-conditioning units unless the registered dealer is in the business of dealing in such units.
(8)No input tax credit shall be allowed to any registered dealer in respect of any goods purchased by him for sale but given away by him by way of free sample or gift or goods consumed for personal use.
(9)No input tax credit shall be available to a registered dealer for tax paid [or Payable] [These words are omitted as per Gazette No 217 dated 14.10.2015.] at the time of purchase of goods, if such-
(i)goods are not sold because of any theft, loss or destruction, for any reason, including natural calamity. If a dealer has already availed input tax credit against purchase of such goods, there shall be reversal of tax credit; or
(ii)inputs destroyed in fire accident or lost while in storage even before use in the manufacture of final products; or
(iii)inputs damaged in transit or destroyed at some intermediary stage of manufacture.
(10)
(a)The registered dealer shall not claim input tax credit until the dealer receives an original tax invoice duly filled, signed and issued by a registered dealer from whom the goods are purchased, containing such particulars, as may be prescribed, of the sale evidencing the amount of input tax.
(b)If the original tax invoice is lost, input tax credit shall be allowed only on the basis of duplicate or carbon copy of such tax invoice obtained from the selling dealer subject to such conditions as may be prescribed.
(11)In case any registered dealer fails to claim input tax credit in respect of any transaction of taxable purchase in any month, he shall make the claim before the end of the financial year or before ninety days from the date of purchase, whichever is later.
(12)Where a dealer has availed credit on inputs and when the finished goods become exempt, credit availed on inputs used therein, shall be reversed.
(13)Where a registered dealer without entering into a transaction of sale, issues an invoice, bill or cash memorandum to another registered dealer, with the intention to defraud the Government revenue, the assessing authority shall, after making such enquiry as it thinks fit and giving a reasonable opportunity of being heard, deny the benefit of input tax credit to such registered dealer who has claimed input tax credit based on such invoice, bill or cash memorandum from such date.
(14)Where the business of a registered dealer is transferred on account of change in ownership or on account of sale, merger, amalgamation, lease or transfer of the business to a joint venture with the specific provision for transfer of liabilities of such business, then, the registered dealer shall be entitled to transfer the input tax credit lying unutilized in his accounts to such sold, merged, amalgamated, leased or transferred concern. The transfer of input tax credit shall be allowed only if the stock of inputs, as such, or in process, or the capital goods is also transferred to the new ownership on which credit has been availed of are duly accounted for, subject to the satisfaction of the assessing authority.
(15)Where a registered dealer has purchased any taxable goods from another dealer and has availed input tax credit in respect of the said goods and if the registration certificate of the selling dealer is cancelled by the appropriate registering authority, such registered dealer, who has availed by way of input tax credit, shall pay the amount availed on the date from which the order of cancellation of the registration certificate takes effect. Such dealer shall be liable to pay, in addition to the amount due, interest at the rate of [two] [Substituted for the words 'one and a quarter per cent' by Section 3 of the Second Amendment Act No 11 of 2013, effective from 28th May 2013.] per cent, per month, on the amount of tax so payable, for the period commencing from the date of claim of input tax credit by the dealer to the date of its payment.
(16)The input tax credit availed by any registered dealer shall be only provisional and the assessing authority is empowered to revoke the same if it appears to the assessing authority to be incorrect, incomplete or otherwise not in order.
(17)If the input tax credit determined by the assessing authority for a year exceeds tax liability for that year, the excess may be adjusted against any outstanding tax due from the dealer.
(18)The excess input tax credit, if any, after adjustment under sub-section (17), shall be carried forward to the next year or refunded, in the manner, as may be prescribed.
(19)Where any registered dealer has availed input tax credit and has goods remaining unsold at the time of stoppage or closure of business, the amount of tax availed shall be reversed on the date of stoppage or closure of such business and recovered.
(20)[ Not withstanding any thing contained in this section, where any registered dealer has sold goods at a price lesser than the price of the goods purchased by him, the amount of the input tax credit over and above the output tax of those goods shall be reversed.] [Inserted by Amendment Act (22 of) 2010 and came into force on 19th August 2010, vide Notification No. II (2)/CTR/527(b)/2010 dated 19th August 2010 but the date of effect of this Amendment has been altered as 1st January 2007 by Amendment Act 42 of 2010.]
(21)[ Notwithstanding anything contained in sub-section (2), in the case of purchase of goods made within the State from a registered dealer who has availed fiscal incentive in the form of refund of gross or net output tax as Industrial Investment Promotion subsidy or soft loan sanctioned by the Government, input tax credit shall be allowed only to the extent of aggregate of output tax paid on the re-sale of such goods and the sale of goods manufactured out of such goods, within the State or in the course of inter-State trade or commerce] [In section 19 after sub-section (20) the above sub-section (21) was Inserted as per G.O.No 56 dated 27.02.2016]