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 2] [Entire Act]

State of Haryana - Subsection

Section 2(61) in The Haryana Goods and Services Tax Act, 2017

(61)"Input Service Distributor" means an office of the supplier of goods or services or both which received tax invoices issued under section 31 towards the receipt of input services and issued a prescribed document for the purposes of distributing the credit of Central Tax, State Tax, Integrated Tax or Union Territory Tax paid on the said services to a supplier of taxable goods or services or both having the same Permanent Account Number as that of the said office;