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 96] [Entire Act]

State of Himachal Pradesh - Subsection

Section 96(9) in Himachal Pradesh Goods and Services Tax Rules, 2017

(9)[ The persons claiming refund of integrated tax paid on export of goods or services should not have received supplies on which the supplier has availed the benefit of Notification No. 48/2017-State Tax dated 20th November, 2017 or Notification No. 40/2017-State Tax (Rate) dated 20th November, 2017 or Notification No. 41/2017- Integrated Tax (Rate) dated 23rd October, 2017.] [Inserted by Notification No. EXN-F(10)-44/2017, dated 16.1.2018 (w.e.f. 27.6.2017).]