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 140(3)] [Section 140] [Entire Act] State of Jammu-Kashmir - Subsection Section 140(3)(i) in The Jammu and Kashmir Goods and Services Tax Act, 2017 (i)such inputs or goods are used or intended to be used for making taxable supplies under this Act;