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 7(1)] [Section 7] [Entire Act] NCT Delhi - Subsection Section 7(1)(d) in Delhi Goods and Services Tax Act, 2017 (d)the activities to be treated as supply of goods or supply of services as referred to in Schedule II.