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] [Section 96(4)] [Section 96] [Entire Act]

Union of India - Subsection

Section 96(4)(b) in The Central Goods and Services Tax Rules, 2017

(b)the proper officer of Customs determines that the goods were exported in violation of the provisions of the Customs Act, 1962.