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 3] [Section 34] [Entire Act]

Union of India - Subsection

Section 34(1) in The Central Goods and Services Tax Act, 2017

(1)[Where one or more tax invoices have] [Substituted 'Where a tax invoice has' by Act No. 31 of 2018, dated 29.8.2018.] been issued for supply of any goods or services or both and the taxable value or tax charged in that tax invoice is found to exceed the taxable value or tax payable in respect of such supply, or where the goods supplied are returned by the recipient, or where goods or services or both supplied are found to be deficient, the registered person, who has supplied such goods or services or both, may issue to the recipient [one or more credit notes for supplies made in a financial year] [Substituted 'a credit note' by Act No. 31 of 2018, dated 29.8.2018.] containing such particulars as may be prescribed.