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 106(3)] [Section 106] [Entire Act] State of Kerala - Subsection Section 106(3)(a) in Kerala Goods and Services Tax Rules, 2017 (a)in the case of the concerned officer or jurisdictional officer, by an officer authorised in writing by such officer; and