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 5A] [Entire Act]

State of Kerala - Subsection

Section 5A(2) in The Kerala Tax on Luxuries Acts, 1976

(2)The tax payable in accordance with the above sub-section shall be payable in equal monthly installments rounded to the nearest ten rupees or multiples of rupees ten.