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 2] [Section 112] [Entire Act]

State of Punjab - Subsection

Section 112(8) in The Punjab Goods and Services Tax Act, 2017

(8)No appeal shall be filed under sub-section (1), unless the appellant has paid -
(a)in full, such part of the amount of tax, interest, fine, fee and penalty arising from the impugned order, as is admitted by him, and
(b)a sum equal to twenty per cent of the remaining amount of tax in dispute, in addition to the amount paid under sub-section (6) of the section 107, arising from the said order, [subject to a maximum of fifty crore rupees,] [Inserted by Punjab Act No. 1 of 2019, dated 8.1.2019.] in relation to which the appeal has been filed.