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] [Section 17(5)] [Section 17] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 17(5)(b) in The Arunachal Pradesh Goods and Services Tax Act, 2017

(b)the following supply of goods or services or both:-
(i)food and beverages, outdoor catering, beauty treatment, health services, cosmetic and plastic surgery except where an inward supply of goods or services or both of a particular category is used by a registered person for making an outward taxable supply of the same category of goods or services or both or as an element of a taxable composite or mixed supply;
(A)the Government notifies the services which are obligatory for an employer to provide to its employees under any law for the time being in force; or
(B)such inward supply of goods or services or both of a particular category is used by a registered person for making an outward taxable supply of the same category of goods or services or both or as part of a taxable composite or mixed supply; and
(iv)travel benefits extended to employees on vacation such as leave or home travel concession.
(ii)membership of a club, health and fitness centre;
(iii)rent-a-cab, life insurance and health insurance except where -