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 43] [Entire Act]

State of Haryana - Subsection

Section 43(4) in The Haryana Goods and Services Tax Act, 2017

(4)The duplication of claims for reduction in output tax liability shall be communicated to the supplier in such manner, as may be prescribed.