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 20(2)] [Section 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(2)(c) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(c)the credit of tax paid on input services attributable to a recipient of credit shall be distributed only to that recipient;