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 5] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(11) in The Integrated Goods and Services Tax Act, 2017

(11)"import of services" means the supply of any service, where-
(i)the supplier of service is located outside India;
(ii)the recipient of service is located in India; and
(iii)the place of supply of service is in India;