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 34] [Entire Act]

State of Himachal Pradesh - Subsection

Section 34(1) in The Himachal Pradesh Goods and Services Tax Act, 2017

(1)[Where one or more tax invoices have] [Substituted 'Where a tax invoice has' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.] been issued for supply of any goods or services or both and the taxable value or tax charged in that tax invoice is found to exceed the taxable value or tax payable in respect of such supply, or where the goods supplied are returned by the recipient, or where goods or services or both supplied are found to be deficient, the registered person, who has supplied such goods or services or both, may issue to the recipient [one or more credit notes for supplies made in a financial year] [Substituted 'a credit note' by Himachal Pradesh Act No. 1 of 2019, dated 24.1.2019.] containing such particulars as may be prescribed.