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 140(1)] [Section 140] [Entire Act] State of Himachal Pradesh - Subsection Section 140(1)(ii) in The Himachal Pradesh Goods and Services Tax Act, 2017 (ii)where he has not furnished all the returns required under the existing law for the period of six months immediately preceding the appointed date: