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 49(9)] [Section 49] [Entire Act] State of Jammu-Kashmir - Subsection Section 49(9)(a) in The Jammu and Kashmir Goods and Services Tax Act, 2017 (a)the date of credit to the account of the Government in the authorized bank shall be deemed to be the date of deposit in the electronic cash ledger.