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 42(1)] [Section 42] [Entire Act] State of Kerala - Subsection Section 42(1)(i) in Kerala Goods and Services Tax Rules, 2017 (i)the amount of input tax credit attributable towards exempt supplies, be denoted as 'D1' and calculated as-