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 0] [Section 48] [Entire Act]

State of Himachal Pradesh - Subsection

Section 48(4) in Himachal Pradesh Goods and Services Tax Rules, 2017

(4)A registered taxable person may upload, on the common portal, a tax invoice issued by him in FORM GST INV-1, obtain an Invoice Reference Number from the common portal and production of the said Invoice Reference Number shall be deemed to be production of the invoice under the Act for a period of 30 days from the date of uploading.