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 1] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(117) in The Central Goods and Services Tax Act, 2017

(117)"valid return" means a return furnished under sub-section (1) of section 39 on which self-assessed tax has been paid in full;