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 15C] [Entire Act] State of Kerala - Subsection Section 15C(6) in The Kerala Value Added Tax Act, 2003 (6)Every holder of a provisional registration certificate, shall before starting commercial production in the Industrial Unit, get himself registered under section 15.