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 5] [Entire Act]

State of Kerala - Subsection

Section 5(5) in The Kerala Value Added Tax Act, 2003

(5)The Commission may, with the previous sanction of the Government, make regulations consistent with the provisions of this Act and the rules made there under for regulating its procedure and the disposal of its business.