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 142(14)] [Section 142] [Entire Act] NCT Delhi - Subsection Section 142(14)(iv) in Delhi Goods and Services Tax Act, 2017 (iv)the principal has either reversed or not availed of the input tax credit in respect of such,-