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 6] [Entire Act]

State of Kerala - Subsection

Section 6(4) in The Kerala Value Added Tax Act, 2003

(4)Goods specified in the First Schedule shall be exempted from tax.