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 10(2)] [Section 10] [Entire Act] State of Telangana - Subsection Section 10(2)(b) in Telangana Goods and Services Tax Act, 2017 (b)he is not engaged in making any supply of goods [or services] [Inserted by Act No.11 of 2020, dated 19.9.2020.] which are not leviable to tax under this Act;