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 110] [Entire Act] State of Kerala - Subsection Section 110(3) in Kerala Goods and Services Tax Rules, 2017 (3)The appeal and the memorandum of cross objections shall be signed in the manner specified in rule 26.