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 16 in The Black Money (Undisclosed Foreign Income And Assets) And Imposition Of Tax Act, 2015

16. Procedure to be followed in appeal.—

(1)The Commissioner (Appeals) shall fix a date and place for the hearing of the appeal, and shall give notice of the same to the appellant and the Assessing Officer against whose order the appeal is preferred.
(2)The following shall have the right to be heard at the hearing of the appeal, namely:—
(a)the appellant, either in person or by an authorised representative;
(b)the Assessing Officer, either in person or by a representative.
(3)The Commissioner (Appeals) may adjourn the hearing of the appeal whenever he considers it necessary or expedient to do so.
(4)The Commissioner (Appeals) may, before disposing of any appeal, make such further inquiry as he thinks fit.
(5)The Commissioner (Appeals) may, during the proceedings before him, direct the Assessing Officer to make an inquiry and report to him on the points arising out of any question of law or fact.
(6)The Commissioner (Appeals) may, at the hearing of an appeal, allow the appellant to go into any ground of appeal not specified in the grounds of appeal, if the Commissioner (Appeals) is satisfied that the omission was not wilful or unreasonable.
(7)The order of the Commissioner (Appeals) disposing of the appeal shall be in writing and shall state the points for determination, the decision thereon and the reasons therefor.
(8)Every appeal preferred under section 15 shall be heard and disposed of by the Commissioner (Appeals) as expeditiously as possible and endeavour shall be made to dispose of such appeal within a period of one year from the end of the financial year in which the appeal is preferred.
(9)On the disposal of the appeal, the Commissioner (Appeals) shall communicate the order passed by him to the assessee and to the Principal Chief Commissioner or the Chief Commissioner or the Principal Commissioner or the Commissioner.