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 2(1)] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1)(p) in Goods and Services Tax (Compensation to States) Act, 2017

(p)"taxable supply" means a supply of goods or services or both which is chargeable to the cess under this Act;