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 25E(1)] [Section 25E] [Entire Act] State of Kerala - Subsection Section 25E(1)(d) in The Kerala Value Added Tax Act, 2003 (d)such further condition, if any, as may be specified: