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 22(5)] [Section 22] [Entire Act]

State of Himachal Pradesh - Subsection

Section 22(5)(ii) in The Himachal Pradesh Goods and Services Tax Act, 2017

(ii)the supply of goods, after completion of jobwork, by a registered jobworker shall be treated as the supply of goods by the principal referred to in section 143, and the value of such goods shall not be included in the aggregate turnover of the registered jobworker; and