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 68] [Entire Act]

State of Kerala - Subsection

Section 68(2) in The Kerala Value Added Tax Act, 2003

(2)No penalty under sub-section (1) shall be imposed without giving the assessee a reasonable opportunity of being heard.