Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 122(1)] [Section 122] [Entire Act] State of Madhya Pradesh - Subsection Section 122(1)(iii) in M.P. Goods and Services Tax Act, 2017 (iii)collects any amount as tax but fails to pay the same to the Government beyond a period of three months from the date on which such payment becomes due;