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 0] [Section 5(1)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(1)(d) in The Central Goods and Services Tax Rules, 2017

(d)he shall pay tax under sub-section (3) or sub-section (4) of section 9 on inward supply of goods or services or both;