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 26(2)] [Section 26] [Entire Act] Union of India - Subsection Section 26(2)(e) in The Central Goods and Services Tax Rules, 2017 (e)in the case of a firm, by any partner thereof, not being a minor or authorised signatory thereof;