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 83] [Entire Act]

Union of India - Subsection

Section 83(3) in The Central Goods and Services Tax Rules, 2017

(3)The enrolment made under sub-rule (2) shall be valid until it is cancelled:Provided that no person enrolled as a goods and services tax practitioner shall be eligible to remain enrolled unless he passes such examination conducted at such periods and by such authority as may be notified by the Commissioner on the recommendations of the Council:Provided further that no person to whom the provisions of clause (b) of [sub-rule] [Substituted 'sub-section' by Notification No. G.S.R. 965(E), dated 27.7.2017 (w.e.f. 1.7.2017).] (1) apply shall be eligible to remain enrolled unless he passes the said examination within a period of [thirty months] [Substituted 'eighteen months' by Notification No. G.S.R. 63(E), dated 29.1.2019 (w.e.f. 19.6.2017).] from the appointed date.