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 7A(1)] [Section 7A] [Entire Act] State of Kerala - Subsection Section 7A(1)(b) in Kerala Local Authorities Entertainments Tax Act, 1961 (b)any or all of the entertainments provided in a place owned by the Government or a Corporation owned or controlled by the Government.