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 138A] [Entire Act]

State of Himachal Pradesh - Subsection

Section 138A(1) in Himachal Pradesh Goods and Services Tax Rules, 2017

(1)The person in charge of a conveyance shall carry-
(a)the invoice or bill of supply or delivery challan, as the case may be; and
(b)a copy of the e-way bill in physical form or the e-way bill number in electronic form or mapped to a Radio Frequency Identification Device embedded on to the conveyance in such manner as may be notified by the Commissioner:
Provided that nothing contained in clause (b) of this sub-rule shall apply in case of movement of goods by rail or by air or vessel.[Provided further that in case of imported goods, the person in charge of a conveyance shall also carry a copy of the bill of entry filed by the importer of such goods and shall indicate the number and date of the bill of entry in Part A of FORM GST EWB-01.] [Inserted by Notification No. EXN-F(10)-24/2018, dated 4.9.2018 (w.e.f. 27.6.2017).]