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] [Entire Act]

Union of India - Section

Section 0 in The Central Goods and Services Tax Rules, 2017

0.

.1: It means that reporting of item is optional and when reported, the same cannot be repeated.