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 121] [Entire Act] State of Madhya Pradesh - Subsection Section 121(b) in M.P. Goods and Services Tax Act, 2017 (b)an order pertaining to the seizure or retention of books of account, register and other documents; or