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

State of Meghalaya - Subsection

Section 122(1)(v) in Meghalaya Goods and Services Tax Act, 2017

(v)fails to deduct the tax in terms of sub-section (1) of section 51, or deducts an amount which is less than the amount required to be deducted under the said sub-section, or where he fails to pay to the Government under sub-section (2) thereof, the amount deducted as tax;