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 135] [Entire Act]

Union of India - Subsection

Section 135(2) in Finance Act, 2020

(2)No refund shall be made of all such tax which has been collected, but which would not have been so collected, had sub-section (1) been in force at all material times.Union Territory Goods and Services Tax