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 93] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 93(3) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(3)Save as otherwise provided in the Insolvency and Bankruptcy Code, 2016 (31 of 2016), as applicable to the State of Jammu and Kashmir, where a taxable person, liable to pay tax, interest or penalty under this Act, is a firm, and the firm is dissolved, then, every person who was a partner shall, jointly and severally, be liable to pay the tax, interest or penalty due from the firm under this Act, up to the time of dissolution whether such tax, interest or penalty has been determined before the dissolution, but has remained unpaid or is determined after dissolution.