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 21] [Entire Act]

Union of India - Subsection

Section 21(d) in The Central Goods and Services Tax Rules, 2017

(d)[ violates the provision of rule 10A.] [Inserted by Notification No. G.S.R. 457(E), dated 28.6.2019.]