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 112(8)] [Section 112] [Entire Act]

State of Tripura - Subsection

Section 112(8)(b) in Tripura State Goods and Services Tax Act, 2017

(b)a sum equal to twenty percent. of the remaining amount of tax in dispute, in addition to the amount paid under sub-section (6) of the section 107, arising from the said order, in relation to which the appeal has been filed.