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 49(5)] [Section 49] [Entire Act] State of Kerala - Subsection Section 49(5)(e) in The Kerala State Goods and Services Tax Act, 2017 (e)the Central tax shall not be utilised towards payment of State tax or Union Territory tax; and