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 54(8)] [Section 54] [Entire Act] State of Kerala - Subsection Section 54(8)(a) in The Kerala State Goods and Services Tax Act, 2017 (a)refund of tax paid on zero-rated supplies of goods or services or both or on inputs or input services used in making such zerorated supplies;