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 1] [Entire Act]

State of Haryana - Section

Section 23 in The Haryana Goods and Services Tax Act, 2017

23. Persons not liable for registration.

(1)The following persons shall not be liable to registration, namely:-
(a)any person engaged exclusively in the business of supplying goods or services or both that are not liable to tax or wholly exempt from tax under this Act or under the Integrated Goods and Services Tax Act, 2017 (Central Act 13 of 2017);
(b)an agriculturist, to the extent of supply of produce out of cultivation of land.
(2)The Government may, on the recommendations of the Council, by notification, specify the category of persons who may be exempted from obtaining registration under this Act.