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 15] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 15(2) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(2)In the circumstances mentioned in sub-section (1), the registered dealer shall be entitled to a tax credit for the purposes of section 9 of the least of-
(a)the input tax borne by the resident seller when he purchased the goods;
(b)the tax fraction of the original cost of the goods to the resident seller;
(c)the tax fraction of the fair market value of the goods at the time of their purchase by the registered dealer; or
(d)the tax fraction of the consideration paid by the registered dealer for the goods.