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 31] [Entire Act]

State of Tripura - Subsection

Section 31(2) in Tripura State Goods and Services Tax Act, 2017

(2)A registered person supplying taxable services shall before or after the provision of service but within a prescribed period issue a tax invoice showing the description, value tax charged thereon and such other particulars as may be prescribed:Provided that the Government may on the recommendation of the Council of notification and subject to such conditions as may be mentioned therein specify the categories of services in respect of which-
(a)any other documents issued in relation to the supply shall bedeemed to be a tax invoice; or
(b)tax invoice may not be issued