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 17(5)] [Section 17] [Entire Act]

State of Kerala - Subsection

Section 17(5)(a) in The Kerala State Goods and Services Tax Act, 2017

(a)motor vehicles and other conveyances except when they are used,-
(i)for making the following taxable supplies, namely:-
(A)further supply of such vehicles or conveyances; or
(B)transportation of passengers; or
(C)imparting training on driving, flying, navigating such vehicles or conveyances;
(ii)for transportation of goods;