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 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(4) in M.P. Goods and Services Tax Act, 2017

(4)The cancellation of registration under the Central Goods and Services Tax Act shall be deemed to be a cancellation of registration under this Act.