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 96A(1)] [Section 96A] [Entire Act] State of Punjab - Subsection Section 96A(1)(a) in Punjab Goods and Services Tax Rules, 2017 (a)fifteen days after the expiry of three months from the date of issue of the invoice for export, if the goods are not exported out of India; or