Section 109(8) in The Jammu and Kashmir Goods and Services Tax Act, 2017
(8)If the Members of the State Bench or Area Benches differ in opinion on any point or points, it shall be decided according to the opinion of the majority, if there is a majority, but if the Members are equally divided, they shall state the point or points on which they differ, and the case shall be referred by the State President for hearing on such point or points to one or more of the other Members of the State Bench or Area Benches and such point or points shall be decided according to the opinion of the majority of Members who have heard the case, including those who first heard it.