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 2] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(1) in The Integrated Goods and Services Tax Act, 2017

(1)Subject to the provisions of section 10, supply of goods where the location of the supplier and the place of supply of goods are in the same State or same Union territory shall be treated as intra-State supply:Provided that the following supply of goods shall not be treated as intra-State supply, namely:-
(i)supply of goods to or by a Special Economic Zone developer or a Special Economic Zone unit;
(ii)goods imported into the territory of India till they cross the customs frontiers of India; or
(iii)supplies made to a tourist referred to in section 15.