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 48] [Entire Act]

Union of India - Subsection

Section 48(3) in The Central Goods and Services Tax Rules, 2017

(3)The serial number of invoices issued during a tax period shall be furnished electronically through the common portal in FORM GSTR-1.