Section 158(2) in The Himachal Pradesh Goods and Services Tax Act, 2017
(2)Notwithstanding anything contained in the Indian Evidence Act, 1872, (1 of 1872) no court shall, save as otherwise provided in sub-section (3), require any officer appointed or authorised under this Act to produce before it or to give evidence before it in respect of particulars referred to in sub-section (1).