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 132(1)] [Section 132] [Entire Act] State of Haryana - Subsection Section 132(1)(j) in The Haryana Goods and Services Tax Act, 2017 (j)tampers with or destroys any material evidence or documents;