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 3] [Entire Act]

State of Kerala - Subsection

Section 3(k) in Kerala General Sales Tax Rules, 1963

(k)"State Representative" means an Officer appointed by the Government to receive on their behalf notices and orders issued by the Appellate Tribunal and generally to appear, act, plead and file any petition before the Appellate Tribunal on behalf of the state and includes an officer appointed to act on his behalf in his absence.