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 31] [Entire Act]

State of Manipur - Subsection

Section 31(2) in Manipur Goods and Services Tax Act, 2017

(2)A registered person supplying taxable services shall, before or after the provision of service but within a period prescribed, issue a tax invoice, showing the description, value, tax charged thereon and such other particulars as may be prescribed:Provided that the Government may, on the recommendations of the Council, by notification and subject to the conditions mentioned therein, specify the categories of services in respect of which-
(a)any other document issued in relation to the supply shall be deemed to be a tax invoice; or
(b)tax invoice may not be required to be issued.