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 4] [Section 22] [Entire Act]

State of Kerala - Subsection

Section 22(3) in The Kerala General Sales Tax Act, 1963

(3)No person other than a registered dealer shall collect any sum by way of, or purporting to be by way of tax under this Act.