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] [Entire Act]

State of Haryana - Section

Section 96 in The Haryana Goods and Services Tax Act, 2017

96. Constitution of Authority for Advance Ruling.

(1)The Government shall, by notification, constitute an Authority to be known as the Haryana Authority for Advance Ruling:Provided that the Government may, on the recommendation of the Council, notify any Authority located in another State to act as the Authority for the State.
(2)The Authority shall consist of-
(i)one member from amongst the officers of central tax; and
(ii)one member from amongst the officers of State tax, to be appointed by the Central Government and the State Government respectively.
(3)The qualifications, the method of appointment of the members and the terms and conditions of their services shall be such, as may be prescribed.