Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1] [Section 7(1)] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(1)(b) in The Central Goods and Services Tax Act, 2017

(b)import of services for a consideration whether or not in the course or furtherance of business; [and] [Inserted by Act No. 31 of 2018, dated 29.8.2018.]