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]

State of Haryana - Section

Section 103 in The Haryana Goods and Services Tax Act, 2017

103. Applicability of advance ruling.

(1)The advance ruling pronounced by the Authority or the Appellate Authority under this Chapter shall be binding only -
(a)on the applicant who had sought it in respect of any matter referred to in sub-section (2) of section 97 for advance ruling;
(b)on the concerned officer or the jurisdictional officer in respect of the applicant.
(1A)[ The Advance Ruling pronounced by the National Appellate Authority under this Chapter shall be binding on -
(a)the applicants, being distinct persons, who had sought the ruling under sub-section (1) of section 101B of the Central Goods and Services Tax Act, 2017 (Central Act 12 of 2017) and all registered persons having the same Permanent Account Number issued under the Income-tax Act, 1961(Central Act 43 of 1961);
(b)the concerned officers and the jurisdictional officers in respect of the applicants referred to in clause (a) and the registered persons having the same Permanent Account Number issued under the Income-tax Act, 1961(Central Act 43 of 1961).]
(2)The advance ruling referred to in sub-section (1) [and sub-section (1A)] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] shall be binding unless the law, facts or circumstances supporting the original advance ruling have changed.