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 8] [Section 132(1)] [Section 132] [Entire Act] Union of India - Subsection Section 132(1)(d) in The Central Goods and Services Tax Act, 2017 (d)collects any amount as tax but fails to pay the same to the Government beyond a period of three months from the date on which such payment becomes due;