Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 138(14)] [Section 138] [Entire Act] Union of India - Subsection Section 138(14)(g) in The Central Goods and Services Tax Rules, 2017 (g)where the supply of goods being transported is treated as no supply under Schedule III of the Act;