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 42(1)] [Section 42] [Entire Act] State of Kerala - Subsection Section 42(1)(m) in Kerala Goods and Services Tax Rules, 2017 (m)the amount equal to aggregate of 'D1' and 'D2' shall be added to the output tax liability of the registered person: