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] [Section 43(1)] [Section 43] [Entire Act]

State of Kerala - Subsection

Section 43(1)(g) in Kerala Goods and Services Tax Rules, 2017

(g)the amount of common credit attributable towards exempted supplies, be denoted as 'Te', and calculated as-