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 52] [Entire Act]

State of Kerala - Subsection

Section 52(2) in The Kerala State Goods and Services Tax Act, 2017

(2)The power to collect the amount specified in sub-section (1) shall be without prejudice to any other mode of recovery from the operator.