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 107] [Entire Act] State of Manipur - Subsection Section 107(7) in Manipur Goods and Services Tax Act, 2017 (7)Where the appellant has paid the amount under subsection (6), the recovery proceedings for the balance amount shall be deemed to be stayed.