Section 145(1) in The Central Goods and Services Tax Act, 2017
(1)Notwithstanding anything contained in any other law for the time being in force,-(a)a micro film of a document or the reproduction of the image or images embodied in such micro film (whether enlarged or not); or(b)a facsimile copy of a document; or(c)a statement contained in a document and included in a printed material produced by a computer, subject to such conditions as may be prescribed; or(d)any information stored electronically in any device or media, including any hard copies made of such information, shall be deemed to be a document for the purposes of this Act and the rules made thereunder and shall be admissible in any proceedings thereunder, without further proof or production of the original, as evidence of any contents of the original or of any fact stated therein of which direct evidence would be admissible.