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 118] [Entire Act]

State of Karnataka - Subsection

Section 118(1) in Karnataka Goods and Services Tax Act, 2017

(1)An appeal shall lie to the Supreme Court-
(a)from any order passed by the National Bench or Regional Benches of the Appellate Tribunal; or
(b)from any judgment or order passed by the High Court in an appeal made under section 117 in any case which, on its own motion or on an application made by or on behalf of the party aggrieved, immediately after passing of the judgment or order, the High Court certifies to be a fit one for appeal to the Supreme Court.