Section 138(1) in The Haryana Goods and Services Tax Act, 2017
(1)Any offence under this Act may, either before or after the institution of prosecution, be compounded by the Commissioner on payment, by the person accused of the offence, to the Central Government or the State Government, as the case may be, of such compounding amount in such manner, as may be prescribed:Provided that nothing contained in this section shall apply to -(a)a person who has been allowed to compound once in respect of any of the offences specified in clauses (a) to (f) of sub-section (1) of section 132 and the offences specified in clause (l) which are relatable to offences specified in clauses (a) to (f) of the said sub-section;(b)a person who has been allowed to compound once in respect of any offence, other than those in clause (a), under this Act or under the provisions of any State Goods and Services Tax Act, or the Central Goods and Services Tax Act, 2017 (Central Act 12 of 2017) or the Integrated Goods and Services Tax Act, 2017 (Central Act 13 of 2017) in respect of supplies of value exceeding one crore rupees;(c)a person who has been accused of committing an offence under this Act which is also an offence under any other law for the time being in force;(d)a person who has been convicted for an offence under this Act by a court;(e)a person who has been accused of committing an offence specified in clause (g) or clause (j) or clause (k) of sub- section (1) of section 132; and(f)any other class of persons or offences as may be prescribed:Provided further that any compounding allowed under the provisions of this section shall not affect the proceedings, if any, instituted under any other law:Provided further that compounding shall be allowed only after making payment of tax, interest and penalty involved in such offences.