[Cites 0, Cited by 0]
[Entire Act]
State of Kerala - Section
Section 7 in Kerala Goods and Services Tax Rules, 2017
7. Rate of tax of the composition levy.
- The category of registered persons, eligible for composition levy under section 10 and the provisions of this Chapter, specified in column (2) of the Table below shall pay tax under section 10 at the rate specified in column (3) of the said Table, namely:-| Sl. No. | Category of registered persons | Rate of tax |
| (1) | (2) | (3) |
| 1 | Manufacturers, other than manufacturers of suchgoods as may be notified by the Government | one per cent. |
| 2 | Suppliers making supplies referred to in clause(b) of paragraph 6 of Schedule II of the Ordinance | two and a half per cent. |
| 3 | Any other supplier eligible for composition levyunder section 10 and the provisions of this Chapter | half per cent. |