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 1] [Entire Act]

State of Kerala - Subsection

Section 1(3) in The Kerala State Goods and Services Tax Act, 2017

(3)Save as otherwise provided in this Act,-
(a)sections 1, 2, 3, 4, 5, 10, 22, 23, 24, 25, 26, 27, 28, 29, 30, 139, 146 and 164 of this Act shall be deemed to have come into force on the 22nd day of June, 2017;
(b)sections 6 to 9, 11 to 21, 31 to 41, 42 except the proviso to sub-section (9) of section 42, 43 except the proviso to sub-section (9) of section 43, 44 to 50, 53 to 138, 140 to 145, 147 to 163, 165 to 174 of this Act shall be deemed to have come into force on the 1st day of July, 2017;
(c)the remaining provisions of this Act shall come into force on such date as the Government may, by notification in the Gazette, appoint.