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 135] [Entire Act] State of Haryana - Subsection Section 135(i) in The Haryana Goods and Services Tax Act, 2017 (i)the expression "culpable mental state" includes intention, motive, knowledge of a fact, and belief in, or reason to believe, a fact;