Section 74(11)(ii) in Tripura State Goods and Services Tax Act, 2017
(ii)where the notice under the same proceedings is issued to the main person liable to pay tax and some other persons, and such proceedings against the main person have been concluded under section 73 or section 74, the proceedings against all the person liable to pay penalty under section 122, 125, 129 and 130 are deemed to be concluded.