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 133(2)] [Section 133] [Entire Act] State of Madhya Pradesh - Subsection Section 133(2)(b) in M.P. Goods and Services Tax Act, 2017 (b)who is not a Government servant shall not be prosecuted for any offence under this section except with the previous sanction of the Commissioner.