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 116(2)] [Section 116] [Entire Act] State of Himachal Pradesh - Subsection Section 116(2)(e) in The Himachal Pradesh Goods and Services Tax Act, 2017 (e)any person who has been authorised to act as a goods and services tax practitioner on behalf of the concerned registered person.