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]

Union of India - Section

Section 1 in The Union Territory Goods and Services Tax Act, 2017

1. Short title, extent and commencement.

(1)This Act may be called the Union Territory Goods and Services Tax Act, 2017.
(2)It extends to the Union territories of the Andaman and Nicobar Islands, Lakshadweep, [Dadra and Nagar Haveli and Daman and Diu] [Substituted 'Dadra and Nagar Haveli, Daman and Diu' by Act No. 1 of 2020, dated 24.1.2020.], Chandigarh and other territory.
(3)It shall come into force on such date as the Central Government may, by notification in the Official Gazette, appoint:Provided that different dates may be appointed for different provisions of this Act and any reference in any such provision to the commencement of this Act shall be construed as a reference to the coming into force of that provision.