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] [Section 122(1)] [Section 122] [Entire Act]

Union of India - Subsection

Section 122(1)(i) in The Central Goods and Services Tax Act, 2017

(i)supplies any goods or services or both without issue of any invoice or issues an incorrect or false invoice with regard to any such supply;