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 51] [Entire Act]

State of Kerala - Subsection

Section 51(2) in Kerala Value Added Tax Rules, 2005

(2)The assessing authority shall not decline any such request filed as per sub-rule (1) without giving the applicant an opportunity of being heard.