Section 113(1) in Puducherry Goods and Services Tax Act, 2017
(1)The Appel late Tribunal may, after giving the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit , confirming, modifying or annulling the decision or order appealed against or may refer the case back to the Appel late Authority, or the Revisional Authority or to the original adjudicating authority, with such directions as it may think fit , for a fresh adjudication or decision after taking additional evidence, if necessary.