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 18(6)] [Section 18] [Entire Act] Union of India - Subsection Section 18(6)(iii) in The Union Territory Goods and Services Tax Act, 2017 (iii)the said registered person is eligible for input tax credit on such inputs under this Act;