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 116(2)] [Section 116] [Entire Act]

State of Madhya Pradesh - Subsection

Section 116(2)(c) in M.P. Goods and Services Tax Act, 2017

(c)any chartered accountant, a cost accountant or a company secretary, who holds a certificate of practice and who has not been debarred from practice;