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 West Bengal - Section

Section 92 in West Bengal Value Added Tax Act, 2003

92. Reference to the Tribunal.

(1)Within sixty days from the date of passing by the Appellate and Revisional Board of any order under section 87 affecting any liability of any casual dealer or any dealer to pay tax, penalty of interest under this Act, such casual dealer or dealer, by application in writing accompanied by a fee of one hundred rupees, or the Commissioner, by application in writing, may require the Appellate and Revisional Board to refer to the Tribunal any question of law arising out of such order.
(2)If, for reasons to be recorded in writing, the Appellate and Revisional Board refuses to make such difference, the applicant may, within ninety days of such refusal, either-
(a)withdraw his application and if he does so, the fee, if any paid, shall be refunded; or
(b)apply to the Tribunal against such refusal.
(3)If upon the receipt of an application under clause (b) of sub-section (2) the Tribunal is not satisfied with the correctness of the decision of the Appellate and Revisional Board, it may require the Appellate and Revisional Board to state the case and refer it, and, on the receipt of such requisition, the Appellate and Revisional Board shall state and refer the case to the Tribunal accordingly.
(4)If the Tribunal is not satisfied that the statements in a case referred to it under this section are sufficient to enable it to determine the question of law raised thereby, it may refer the case back to the Appellate and Revisional Board to make such addition thereto or alterations therein as it may direct in this behalf.
(5)The Tribunal upon the hearing of any such case shall decide the question of law raised thereby, and shall deliver its judgment thereon containing the grounds on which such decision is founded, and shall send to the Appellate and Revisional Board a copy of such judgment under the season, and the signature of the Registrar of the Tribunal, and the Appellate and Revisional Board shall dispose of the case accordingly.
(6)Where a reference is made to the Tribunal under the section, the costsincluding fees) shall be in the discretion of the Tribunal.
(7)The payment of the amount, if any, of tax, penalty or interest due in accordance with the order of the Appellate and Revisional Board in respect of which an application has been made under sub-section (1) , shall not be stayed pending the disposal of such application or any reference made in consequence their off, but if such amount is reduced as the result of such reference, the amount of tax, penalty of interest paid in excess shall be refunded in accordance with the provisions of section 62.