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(3)] [Section 7A] [Entire Act] State of Kerala - Subsection Section 7A(3)(i) in The Kerala Tax on Luxuries Acts, 1976 (i)confirm, reduce, enhance or annul the assessment or penalty or both; or