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] [Entire Act]

State of Kerala - Section

Section 43 in Kerala Value Added Tax Rules, 2005

43. Notice for further mode of recovery.

- The notice referred to in sub-section (1) of Section 35 shall be in Form No. 23 B