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 56(11)] [Section 56] [Entire Act] State of Kerala - Subsection Section 56(11)(e) in Kerala Goods and Services Tax Rules, 2017 (e)tax paid on receipt or on supply of goods or services effect on behalf of every principal.