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 112(10)] [Section 112] [Entire Act] State of Haryana - Subsection Section 112(10)(b) in The Haryana Goods and Services Tax Act, 2017 (b)for restoration of an appeal or an application, shall be accompanied by such fees, as may be prescribed.