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 89(4)] [Section 89] [Entire Act] Union of India - Subsection Section 89(4)(F) in The Central Goods and Services Tax Rules, 2017 (F)"Relevant period" means the period for which the claim has been filed.