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 142] [Entire Act]

Union of India - Subsection

Section 142(6) in The Central Goods and Services Tax Rules, 2017

(6)The order referred to in sub-rule (5) shall be treated as the notice for recovery.