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 49(5)] [Section 49] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 49(5)(b) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(b)the central tax shall first be utilized towards payment of central tax and the amount remaining, if any, may be utilized towards the payment of integrated tax;