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 97(6)] [Section 97] [Entire Act]

Union of India - Subsection

Section 97(6)(h) in The Central Goods and Services Tax Rules, 2017

(h)to reject an application placed before it on account of factual inconsistency, or inaccuracy in material particulars;