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 17(5)] [Section 17] [Entire Act]

Union of India - Subsection

Section 17(5)(f) in The Central Goods and Services Tax Act, 2017

(f)goods or services or both received by a non-resident taxable person except on goods imported by him;