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 11] [Entire Act]

State of Kerala - Subsection

Section 11(3) in Kerala Tax on Paper Lotteries Act, 2005

(3)Any amount, which remains unpaid under this Act after the due date of payment, shall be recoverable from a promoter including any person appointed for selling lottery tickets jointly and severely in the manner specified under this Act.