Section 139(1) in Telangana Goods and Services Tax Act, 2017
(1)On and from the appointed day, every person registered under any of the existing laws and having a valid Permanent Account Number shall be issued a certificate of registration on provisional basis, subject to such conditions and in such form and manner as may be [prescribed, which unless replaced] [Substituted by Act 3 of 2019, (w.e.f. 01.07.2017).] by a final certificate of registration under sub-section (2), shall be liable to be cancelled if the conditions so prescribed are not complied with.