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 43A(8)] [Section 43A] [Entire Act] State of Haryana - Subsection Section 43A(8)(ii) in The Haryana Goods and Services Tax Act, 2017 (ii)who has defaulted in payment of tax and where such default has continued for more than two months from the due date of payment of such defaulted amount,