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 8(10)] [Section 8] [Entire Act] State of Kerala - Subsection Section 8(10)(a) in THE KERALA FINANCE ACT, 2020 (a)in sub-section (1), after the words “existing law”, the words “within such time and”shall be inserted and shall be deemed to have been inserted;