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 158] [Entire Act]

State of Uttarakhand - Subsection

Section 158(2) in Uttarakhand 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).