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]

Union of India - Section

Section 3 in The Indirect Tax Dispute Resolution Scheme Rules, 2016

3. Form of declaration under sub section (1) of section 214 and manner of verification of such declaration in respect the amount payable.

(1)The declaration under sub section (1) of section 214 of the Scheme shall be made in Form 1 in respect of the amount payable under the Scheme.
(2)The declaration under sub section (1) of section 214 shall be verified in the manner indicated therein and shall be signed by the person making such declaration or by any person competent to act on his behalf.
(3)The declaration under sub-rule (1) shall be furnished in duplicate to the designated authority.
(4)The designated authority, on receipt of declaration, shall issue a dated acknowledgment thereof in Form 2 as per sub section (1) of section 214 within seven days of the receipt of declaration.
(5)Copy of the declaration made under sub-rule (1) and the acknowledgment issued by the designated authority under sub-rule (4) shall be furnished within fifteen days of the receipt of acknowledgment by the declarant to the concerned Commissioner (Appeals) before whom the appeal in respect of which the declaration has been made is pending.
(6)On the receipt of the declaration and acknowledgment, Commissioner (Appeals) shall not proceed with the appeal in respect of which the declaration has been made for a period of sixty days from the date of receipt of information under sub-rule (5)