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 22A] [Entire Act]

State of Kerala - Subsection

Section 22A(2) in Kerala General Sales Tax Rules, 1963

(2)Any return under these rules may be submitted either in person, or by registered post with acknowledgement due, or by courier service, or through electronic means.