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 2] [Section 107] [Entire Act]

State of Uttar Pradesh - Subsection

Section 107(1) in The U.P. Goods and Services Tax Act, 2017

(1)Any person aggrieved by any decision or order passed under this Act or the Central Goods and Services Tax Act, 2017 by an adjudicating authority may appeal of to such Appellate Authority as may be prescribed within three months from the date on which the said decision or order is communicated to such person.