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 126(1)] [Section 126] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 126(1)(a) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(a)a breach shall be considered a 'minor breach' if the amount of tax involved is less than five thousand rupees;