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 137] [Entire Act]

Union of India - Subsection

Section 137(a) in The Central Goods and Services Tax Rules, 2017

(a)"Authority" means the National Anti-profiteering Authority constituted under rule 122;