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 112(10)] [Section 112] [Entire Act] State of Kerala - Subsection Section 112(10)(b) in The Kerala State Goods and Services Tax Act, 2017 (b)for restoration of an appeal or an application, shall be accompanied by such fees as may be prescribed.