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 3A] [Entire Act]

State of Kerala - Subsection

Section 3A(9) in Kerala Surcharge on Taxes Act, 1957

(9)There shall not be any refund or any adjustment subsequently for the amount settled under this scheme, under any circumstances.]