Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 171] [Entire Act] State of Kerala - Subsection Section 171(3) in The Kerala State Goods and Services Tax Act, 2017 (3)The Authority referred to in sub-section (2) shall exercise such powers and discharge such functions as may be prescribed.