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 West Bengal - Section

Section 115 in West Bengal Value Added Tax Act, 2003

115. Sailing in relation to sales outside West Bengal, inte.

- State sales, and sales in the course of import or export. - Nothing in this Act shall be construed to impose, or authorise the imposition of, tax on the sale or purchase of goods or on the execution of works contract where such sale or purchase or execution of works contract takes place-
(a)outside West Bengal;
(b)in the course of import of the goods into, or export of the goods out of, the territory of India;
(c)in the course of inter-State trade or commerce.