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 150(1)] [Section 150] [Entire Act] State of Karnataka - Subsection Section 150(1)(d) in Karnataka Goods and Services Tax Act, 2017 (d)an income tax authority appointed under the provisions of the Income-tax Act, 1961 (Central Act 43 of 1961); or