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 96] [Entire Act]

State of Kerala - Subsection

Section 96(6) in Kerala Goods and Services Tax Rules, 2017

(6)Upon transmission of the intimation under sub-rule (5), the proper officer of central tax or state tax or union territory tax, as the case may be, shall pass an order in Part B of FORM GST RFD-07.