Section 129(3) in Punjab Goods and Services Tax Rules, 2017
(3)The Director General of Safeguards shall, before initiation of investigation, issue a notice to the interested parties containing, inter alia, information on the following, namely:-(a)the description of the goods or services in respect of which the proceedings have been initiated;(b)summary of statement of facts on which the allegations are based; and(c)the time limit allowed to the interested parties and other persons who may have information related to the proceedings for furnishing their reply.