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 19] [Entire Act]

State of Kerala - Subsection

Section 19(9) in The Kerala Value Added Tax Act, 2003

(9)No permit shall be cancelled under sub-section (8) unless the person affected has been given a reasonable opportunity of being heard.