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 117] [Entire Act]

State of Madhya Pradesh - Subsection

Section 117(5) in M.P. Goods and Services Tax Act, 2017

(5)The High Court may determine any issue which -
(a)has not been determined by the State Bench or Area Benches; or
(b)has been wrongly determined by the State Bench or Area Benches, by reason of a decision on such question of law as herein referred to in subsection (3).