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 2] [Entire Act]

State of Kerala - Subsection

Section 2(94) in The Kerala State Goods and Services Tax Act, 2017

(94)"registered person" means a person who is registered under section 25 but does not include a person having a Unique Identity Number.