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] [Entire Act]

State of Haryana - Section

Section 28 in The Haryana Goods and Services Tax Act, 2017

28. Amendment of registration.

(1)Every registered person and a person to whom a Unique Identity Number has been assigned shall inform the proper officer of any changes in the information furnished at the time of registration or subsequent thereto, in such form and manner and within such period, as may be prescribed.
(2)The proper officer may, on the basis of information furnished under sub-section (1) or as ascertained by him, approve or reject amendments in the registration particulars in such manner and within such period, as may be prescribed:Provided that approval of the proper officer shall not be required in respect of amendment of such particulars, as may be prescribed:Provided further that the proper officer shall not reject the application for amendment in the registration particulars without giving the person an opportunity of being heard.
(3)Any rejection or approval of amendments under the Central Goods and Services Tax Act, 2017 (Central Act 12 of 2017) shall be deemed to be a rejection or approval under this Act.