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 108(6)] [Section 108] [Entire Act] State of Haryana - Subsection Section 108(6)(ii) in The Haryana Goods and Services Tax Act, 2017 (ii)"decision" shall include intimation given by any officer lower in rank than the Revisional Authority.