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 3] [Entire Act]

Union of India - Subsection

Section 3(b) in The Central Goods and Services Tax (Amendment) Act, 2018

(b)after sub-section (1), the following sub-section shall be inserted and shall always be deemed to have been inserted, namely: