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 2] [Entire Act]

NCT Delhi - Subsection

Section 2(59) in Delhi Goods and Services Tax Act, 2017

(59)"input" means any goods other than capital goods used or intended to be used by a supplier in the course or furtherance of business;