Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 111(3)] [Section 111] [Entire Act] State of Haryana - Subsection Section 111(3)(b) in The Haryana Goods and Services Tax Act, 2017 (b)in the case of an order against any other person, the person concerned voluntarily resides or carries on business or personally works for gain.