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] [Entire Act]

State of Madhya Pradesh - Section

Section 5 in The M.P. Sugarcane (Purchase Tax) Act, 1961

5. Appellate power of [Commissioner] [Substituted by M.P. Act No. 24 of 1962.].

(1)The [Commissioner] [Substituted by M.P. Act No. 24 of 1962.] may either admit the appeal or, after calling for the record and giving the appellant an opportunity to be heard, may summarily reject it :Provided that the [Commissioner] [Substituted by M.P. Act No. 24 of 1962.] shall not be bound to call for the record where the appeal is time-barred or does not lie.
(2)If the appeal is admitted, a date shall be fixed for hearing and notice shall be served on the respondent.
(3)After hearing the parties, if they appear, the [Commissioner] [Substituted by M.P. Act No. 24 of 1962.] may confirm, vary or reverse the order appealed against; or may direct such further investigation to be made, or such additional evidence to be taken, as he may think necessary; or may himself take such additional evidence; or may remand the case for disposal with such directions as he thinks fit.
(4)An order passed by the [Commissioner] [Substituted by M.P. Act No. 24 of 1962.] in appeal shall be final.