Section 118(1) in The Central Goods and Services Tax Act, 2017
(1)An appeal shall lie to the Supreme Court-(a)from any order passed by the National Bench or Regional Benches of the Appellate Tribunal; or(b)from any judgement or order passed by the High Court in an appeal made under section 117 in any case which, on its own motion or on an application made by or on behalf of the party aggrieved, immediately after passing of the judgement or order, the High Court certifies to be a fit one for appeal to the Supreme Court.