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 39] [Entire Act]

State of Tripura - Subsection

Section 39(5) in Tripura State Goods and Services Tax Act, 2017

(5)Every registered non-resident taxable person shall for every calender month or part thereof, furnish in such form and manner as may be prescribed, a return, electronically, within twenty days after the end of a calender month or within seven days after the last day of the period of registration specified under sub-section (1) of section 27, whichever is earlier.