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 2] [Section 74] [Entire Act]

State of Kerala - Subsection

Section 74(2) in The Kerala Value Added Tax Act, 2003

(2)On payment of such amount under sub- section (1), no further penal or prosecution proceedings shall be taken against such person, in respect of that offence.