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 3] [Entire Act]

Union of India - Section

Section 20 in The Interest-Tax Act, 1974

20. Revision of Order by Commissioner.

(1)The Commissioner may, either of his own motion or on an application by the assessee for revision, call for the record of any proceeding under this Act which has been taken by an [Assessing Officer] [ Substituted and Inserted by Act 49 of 1991, Section 109 (w.e.f. 1-10-1991).] subordinate to him and may, make such enquiry or cause such enquiry to be made and, subject to the provisions of this Act, may pass such order thereon, not being an order prejudicial to the assessee, as he thinks fit.
(2)The Commissioner shall not of his own motion revise any. order under this section if the order has been made more than one year previously.
(3)In the case of an application for revision under this 'section by the assessee, the application shall be made within one year from the date on which the order in question was communicated to him or the date on which he otherwise came to know of it, whichever is earlier:Provided that the Commissioner may, if he is satisfied that the assessee was prevented by sufficient cause from making the application within that period, admit an application made after the expiry, of that period.
(4)The Commissioner shall not revise any order under this section in the following cases- (a) where an appeal against the order lies to the Appellate Assistant Commissioner or to the Appellate Tribunal but has not been made and the time within which such appeal may be made has not expired, or the assessee has not waived his right of appeal; or
(b)where the order is pending on an appeal before the Appellate Assistant Commissioner; or
(c)where the order has been made the subject of an appeal to the Appellate Tribunal.
(5), Every application by an assessee for revision under this section shall be accompanied by a fee of twenty-five rupees.Explanation 1. An order by the Commissioner declining to interfere shall, for the purposes of this section, be deemed not to be an order prejudicial to the assessee.Explanation 2. For the purpose of this section, the Appellant Assistant Commissioner shall be deemed to be an authority subordinate to the Commissioner.