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] [Section 16] [Entire Act]

Union of India - Subsection

Section 16(8) in The Tripura University Act, 2006

(8)No input tax credit shall be available to a registered dealer for tax paid or payable 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 the manufacture.