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 117(4)] [Section 117] [Entire Act] Union of India - Subsection Section 117(4)(b) in The Central Goods and Services Tax Rules, 2017 (b)The credit of central tax shall be availed subject to satisfying the following conditions, namely:-