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 39] [Entire Act]

State of Tripura - Subsection

Section 39(4) in Tripura State Goods and Services Tax Act, 2017

(4)Every taxable person registered as an Input Service Distributor shall for every calender month or part thereof, furnish in such form and manner as may be prescribed, a return, electronically, within thirteen days after the end of such month.