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 71(1)] [Section 71] [Entire Act] State of Kerala - Subsection Section 71(1)(d) in The Kerala Value Added Tax Act, 2003 (d)being a person obliged to register himself as a dealer under this Act does not get himself registered; or