Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30(5)] [Section 30] [Entire Act] State of Kerala - Subsection Section 30(5)(a) in The Kerala Value Added Tax Act, 2003 (a)"Company" means any body corporate and includes a firm or other association of individuals, or a Co-operative society; and