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 57A] [Entire Act] State of Kerala - Subsection Section 57A(3) in Kerala Value Added Tax Rules, 2005 (3)Along with the application the applicant shall file the details of tax paid in respect of the flats or apartments/villas.