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 31(3)] [Section 31] [Entire Act] State of Kerala - Subsection Section 31(3)(g) in The Kerala State Goods and Services Tax Act, 2017 (g)a registered person who is liable to pay tax under subsection (3) or sub-section (4) of section 9 shall issue a payment voucher at the time of making payment to the supplier.