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 75(4)] [Section 75] [Entire Act]

State of Himachal Pradesh - Subsection

Section 75(4)(i) in Himachal Pradesh Goods and Services Tax Rules, 2017

(i)rectification by a supplier means deleting or correcting the details of an outward supply in his valid return so as to match the details of corresponding inward supply declared by the recipient;