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 9] [Entire Act]

Union of India - Section

Section 155 in The Central Goods and Services Tax Act, 2017

155. Burden of proof.

- Where any person claims that he is eligible for input tax credit under this Act, the burden of proving such claim shall lie on such person.