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 0] [Section 139] [Entire Act]

State of Haryana - Subsection

Section 139(2) in The Haryana Goods and Services Tax Act, 2017

(2)The final certificate of registration shall be granted in such form and manner and subject to such conditions, as may be prescribed.