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 10(2A)] [Section 10] [Entire Act] State of Kerala - Subsection Section 10(2A)(a) in The Kerala Value Added Tax Act, 2003 (a)after deducting eight per cent of the amount paid as per the works contract in the case of contractors registered under this Act.