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] [Entire Act]

Union of India - Section

Section 74 in The Central Goods and Services Tax Rules, 2017

74. Final acceptance of reduction in output tax liability and communication thereof.

(1)The final acceptance of claim of reduction in output tax liability in respect of any tax period, specified in subsection (2) of section 43, shall be made available electronically to the person making such claim in FORM GST MIS-1 through the common portal.
(2)The claim of reduction in output tax liability in respect of any tax period which had been communicated as mis-matched but is found to be matched after rectification by the supplier or recipient shall be finally accepted and made available electronically to the person making such claim in FORM GST MIS-1 through the common portal.