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 30(5)] [Section 30] [Entire Act]

State of Kerala - Subsection

Section 30(5)(b) in The Kerala Value Added Tax Act, 2003

(b)"Director" in relation to a firm, means partner in the firm.