Section 22A(3) in Kerala General Sales Tax Rules, 1963
(3)If the return is submitted in person, the officer receiving the return shall acknowledge the receipt of the same by affixing his dated signature with seal on the duplicate copy of such return. If the return is submitted through electronic means the officer receiving the return shall send an acknowledgement in Form No. 10J. If the return is submitted by any other means the acknowledgement shall be in Form No 10K.