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 Bihar - Section

Section 48 in Bihar Value Added Tax Rules, 2005

48. Review.

(1)When any authority appointed under section 10 reviews under section 76 any order passed under the Act it shall record reasons for doing so.
(2)Save with the previous sanction of the Commissioner or an authority specially authorized by him in this behalf no authority appointed under section 10, other than the Commissioner, shall review any such order except before the expiry of twenty-four months from the date of passing of the order which is sought to be reviewed.
(3)Save with the previous sanction of the Commissioner or an authority specifically authorized by him in this behalf, no authority appointed under section 10, other than the Commissioner, shall review any order, which has been passed by any of its predecessors in office.