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 122(3)] [Section 122] [Entire Act] Union of India - Subsection Section 122(3)(d) in The Central Goods and Services Tax Act, 2017 (d)fails to appear before the officer of central tax, when issued with a summon for appearance to give evidence or produce a document in an inquiry;