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 1] [Section 6] [Entire Act]

State of Kerala - Subsection

Section 6(8) in The Kerala Value Added Tax Act, 2003

(8)The Rules of Interpretation of the Schedules of this Act shall be as set out in the Appendix.