Section 15(3)(b) in The Haryana Goods and Services Tax Act, 2017
(b)after the supply has been effected, if -(i)such discount is established in terms of an agreement entered into at or before the time of such supply and specifically linked to relevant invoices; and(ii)input tax credit as is attributable to the discount on the basis of document issued by the supplier has been reversed by the recipient of the supply.