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 92(2)] [Section 92] [Entire Act] State of Kerala - Subsection Section 92(2)(c) in The Kerala Value Added Tax Act, 2003 (c)the assessment to tax under this Act of business which is discontinued or the ownership of which has changed;