Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(93)] [Section 2] [Entire Act] State of Himachal Pradesh - Subsection Section 2(93)(a) in The Himachal Pradesh Goods and Services Tax Act, 2017 (a)where a consideration is payable for the supply of goods or services or both, the person who is liable to pay that consideration;