Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 20 docs - [View All]
Parshva Properties Ltd. vs The State Of Bihar on 3 September, 1974
Deputy Commissioner Of Sales Tax vs Abdul Salam on 6 May, 1987
Hewitt Robine Incorporation vs State Of Bihar on 26 April, 1973
C.P.K. Trading Company vs Additional Sales Tax Officer And ... on 7 June, 1989
Gopichand vs The Commissioner Of Sales Tax And ... on 7 November, 1979

User Queries
[Section 6A] [Complete Act]
Central Government Act
Section 6A(1) in The Central Sales Tax Act, 1956
(1) Where any dealer claims that he is not liable to pay tax under this Act, in respect of any goods, on the ground that the movement of such goods from one State to another was occasioned by reason of transfer of such goods by him to any other place of his business or to his agent or principal, as the case may be, and not by reason of sale, the burden of proving that the movement of those goods was so occasioned shall be on that dealer and for this purpose he may furnish to the assessing authority, within the prescribed time or within such further time as that authority may, for sufficient cause, permit, a declaration, duly filled and signed by the principal officer of the other place of business, or his agent or principal, as the case may be, containing the prescribed particulars in the prescribed form obtained from the prescribed authority, along with the evidence of despatch of such goods.