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 4] [Section 14] [Entire Act]

State of Kerala - Subsection

Section 14(7) in The Kerala General Sales Tax Act, 1963

(7)The prescribed authority shall have power, for good and sufficient reasons, to cancel, modify or amend any registration certificate issued it.