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 4B] [Entire Act]

State of Kerala - Subsection

Section 4B(f) in Kerala General Sales Tax Rules, 1963

(f)he shall be a practicing Advocate of the High Court of the State or a Pleader of the District Court in the State and should have so practiced for a period of not less than 7 years.