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 47(1)] [Section 47] [Entire Act]

State of Kerala - Subsection

Section 47(1)(ii) in Kerala Value Added Tax Rules, 2005

(ii)a certificate from the Bank to prove receipt of payment from the foreign buyer.