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 7(1)] [Section 7] [Entire Act] State of Maharashtra - Subsection Section 7(1)(b) in The Maharashtra Goods and Services Tax Act, 2017 (b)import of services for a consideration whether or not in the course or furtherance of business [and] [Inserted by Maharashtra Act No. 67 of 2018, dated 14.12.2018.];