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 112(3)] [Section 112] [Entire Act]

Union of India - Subsection

Section 112(3)(b) in The Central Goods and Services Tax Rules, 2017

(b)to produce any evidence or any witness in rebuttal of the evidence produced by the appellant under sub-rule (1).