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 3] [Entire Act]

State of Kerala - Subsection

Section 3(1) in Kerala Finance Act, 2007

(1)in section 7,-
(i)after the word "calculated", the words "at the rates in clause (a) or (b) whichever is higher" shall be inserted;
(ii)in clause (b), the words "whichever is higher" shall be omitted;