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 28] [Entire Act]

State of Odisha - Subsection

Section 28(1) in Odisha Goods and Services Tax Act, 2017

(1)Every registered person and a person to whom a Unique Identity Number has been assigned shall inform the proper officer of any Deemed registration. Special provisions relating to casual taxable person and non-resident taxable person. changes in the information furnished at the time of registration or subsequent thereto, in such form and manner and within such period as may be prescribed.