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 140(3)] [Section 140] [Entire Act] State of Haryana - Subsection Section 140(3)(ii) in The Haryana Goods and Services Tax Act, 2017 (ii)the said registered person is eligible for input tax credit on such inputs under this Act;