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 2] [Entire Act]

State of Kerala - Subsection

Section 2(80) in The Kerala State Goods and Services Tax Act, 2017

(80)"notification" means a notification published in the Official Gazette and the expressions "notify" and "notified" shall be construed accordingly;