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 Telangana - Section

Section 122 in Telangana Goods and Services Tax Act, 2017

122. Penalty for certain offences.

(1)Where a taxable person who-
(i)supplies any goods or services or both without issue of any invoice or issues an incorrect or false invoice with regard to any such supply;
(ii)issues any invoice or bill without supply of goods or services or both in violation of the provisions of this Act or the rules made thereunder;
(iii)collects any amount as tax but fails to pay the same to the Government beyond a period of three months from the date on which such payment becomes due;
(iv)collects any tax in contravention of the provisions of this Act but fails to pay the same to the Government beyond a period of three months from the date on which such payment becomes due;
(v)fails to deduct the tax [in accordance with the provisions of] [Substituted 'in terms of' by Act 3 of 2019, (w.e.f. 01.07.2017).] sub-section (1) of section 51, or deducts an amount which is less than the amount required to be deducted under the said sub-section, or where he fails to pay to the Government under sub-section (2) thereof, the amount deducted as tax;
(vi)fails to collect tax [in accordance with the provisions of] [Substituted 'in terms of' by Act 3 of 2019, (w.e.f. 01.07.2017).] sub-section (1) of section 52, or collects an amount which is less than the amount required to be collected under the said sub-section or where he fails to pay to the Government the amount collected as tax under subsection (3) of section 52;
(vii)takes or utilizes input tax credit without actual receipt of goods or services or both either fully or partially, in contravention of the provisions of this Act, or the rules made thereunder;
(viii)fraudulently obtains refund of tax under this Act;
(ix)takes or distributes input tax credit in contravention of section 20, or the rules made thereunder;
(x)falsifies or substitutes financial records or produces fake accounts or documents or furnishes any false information or return with an intention to evade payment of tax due under this Act;
(xi)is liable to be registered under this Act but fails to obtain registration;
(xii)furnishes any false information with regard to registration particulars, either at the time of applying for registration, or subsequently;
(xiii)obstructs or prevents any officer in discharge of his duties under this Act;
(xiv)transports any taxable goods without the cover of documents as may be specified in this behalf;
(xv)suppresses his turnover leading to evasion of tax under this Act;
(xvi)fails to keep, maintain or retain books of account and other documents in accordance with the provisions of this Act or the rules made thereunder;
(xvii)fails to furnish information or documents called for by an officer in accordance with the provisions of this Act or the rules made thereunder or furnishes false information or documents during any proceedings under this Act;
(xviii)supplies, transports or stores any goods which he has reasons to believe are liable to confiscation under this Act;
(xix)issues any invoice or document by using the registration number of another registered person;
(xx)tampers with, or destroys any material evidence or documents;
(xxi)disposes off or tampers with any goods that have been detained, seized, or attached under this Act, he shall be liable to pay a penalty of ten thousand rupees or an amount equivalent to the tax evaded or the tax not deducted under section 51 or short deducted or deducted but not paid to the Government or tax not collected under section 52 or short collected or collected but not paid to the Government or input tax credit availed of or passed on or distributed irregularly, or the refund claimed fraudulently, whichever is higher.
(1A)[ Any person who retains the benefit of a transaction covered under clauses (i), (ii), (vii) or clause (ix) of sub-section (1) and at whose instance such transaction is conducted, shall be liable to a penalty of an amount equivalent to the tax evaded or input tax credit availed of or passed on.] [Inserted by Act No.11 of 2020, dated 19.9.2020.]
(2)[ Any registered person who supplies any goods or services or both on which any tax has not been paid or short-paid or erroneously refunded, or where the input tax credit has been wrongly availed or utilized,-
(a)for any reason, other than the reason of fraud or any wilful mis-statement or suppression of facts to evade tax, shall be liable to a penalty of ten thousand rupees or ten percent of the tax due from such person, whichever is higher;
(b)for reason of fraud or any wilful mis-statement or suppression of facts to evade tax, shall be liable to a penalty equal to ten thousand rupees or the tax due from such person, whichever is higher.]
(3)Any person who-
(a)aids or abets any of the offences specified in clauses (i) to (xxi) of sub-section (1);
(b)acquires possession of, or in any way concerns himself in transporting, removing, depositing, keeping, concealing, supplying, or purchasing or in any other manner deals with any goods which he knows or has reasons to believe are liable to confiscation under this Act or the rules made thereunder;
(c)receives or is in any way concerned with the supply of, or in any other manner deals with any supply of services which he knows or has reasons to believe are in contravention of any provisions of this Act or the rules made thereunder;
(d)fails to appear before the officer of State tax, when issued with a summon for appearance to give evidence or produce a document in an inquiry;
(e)fails to issue invoice in accordance with the provisions of this Act or the rules made thereunder or fails to account for an invoice in his books of account, shall be liable to a penalty which may extend to twenty five thousand rupees.