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 2] [Entire Act]

State of Kerala - Subsection

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

(liv)"Vessel" includes any ship, barge, boat, raft, timber, bamboos or floating materials propelled in any manner;