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 8] [Entire Act]

State of Kerala - Subsection

Section 8(iii) in The Kerala Value Added Tax Act, 2003

(iii)Notwithstanding anything contained in sections 55 or 60 of this Act, orders under sub - clause (ii) shall be appealable only to the Appellate Tribunals.