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 85(2)] [Section 85] [Entire Act] State of Kerala - Subsection Section 85(2)(iv) in The Kerala Value Added Tax Act, 2003 (iv)occasioned by the lawful employment under this Act of any process for the recovery of any demand;