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] [Entire Act]

State of Kerala - Section

Section 14 in Kerala Fishermen's Welfare Fund Act, 1985

14. Exemption.

- Government may, by notification in the Gazette, exempt any dealer, whose annual turnover from fish does not exceed Rs.24,000 per annum, from all or any of the provisions of this Act, subject to such condition as may be specified in the notification.