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 89(1)] [Section 89] [Entire Act] Union of India - Subsection Section 89(1)(b) in The Central Goods and Services Tax Rules, 2017 (b)supplier of services along with such evidence regarding receipt of services for authorised operations as endorsed by the specified officer of the Zone: