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 1] [Entire Act]

State of Odisha - Section

Section 19 in Orissa Entry Tax Act, 1999

19. [ [Substituted by Act No. Orissa 10 of 2005, dated 9.9.2005.]

(1)Within sixty days from the date on which an order under sub-section (4) of section 17 [or a ruling under sub-section (4) of section 17-A] was served affecting liability of any [dealer or person] [Subtituted by Act No. Orissa 2 of 2012, dated 15.2.2012.] to pay tax, or interest, or penalty under this Act, such [dealer or person] [Subtituted by Act No. Orissa 2 of 2012, dated 15.2.2012.] by petition in writing accompanied by fee of rupees one hundred, or the Commissioner by petition in writing, may move the High Court against the order on grounds of any question of law arising out of such order of the Tribunal :Provided that the High Court may admit a petition preferred after the period of sixty days as aforesaid if it is satisfied that the petitioner had sufficient cause for not preferring the petition within that period.
(2)The petition shall be in the prescribed form and shall be verified in the prescribed manner.
(3)If the High Court, in perusing the petition, considers that there is no sufficient grounds for interfering, it may dismiss the petition :Provided that no petition shall be dismissed without giving the petitioner a reasonable opportunity of being heard.
(4)
(a)If the High Court does not dismiss the petition under sub-section (3), it shall, after giving both the parties to the petition a reasonable opportunity of being heard, determine the question or questions of law raised and reverse, confirm or amend the order against which the petition was preferred or remit the matter to the Tribunal with the opinion of the High Court on the question or questions of law raised or pass such other order in relation to the matter as the High Court thinks fit.
(b)Where the High Court remits the matter to the Tribunal under clause (a), with its opinion on the question or questions of law raised, the latter shall amend the order passed by it in conformity with such opinion.
(5)Before passing an order under sub-section (4), the High Court may, if it considers necessary to do so, remit the petition with its findings on any specific question or issue.
(6)Notwithstanding that a petition has been move under under sub-section (1), the tax or any other dues under this Act shall be paid in accordance with the order against which the petition has been moved :Provided that if, as a result of the petition, any change in the assessment becomes necessary, the High Court may direct the assessing authority to amend the assessment and the assessing authority shall amend the assessment accordingly and, thereupon, the excess amount paid, if any, by the assessee shall be refunded to him without interest or the additional amount of tax or other dues payable by him shall be collected in accordance with provisions of this Act, as the case may be.
(7)
(a)The High Court may, on the application of either party to the petition, review any order passed by it under sub-section (4), on the basis of facts, which were not before it when it passed the order.
(b)The application for review shall be preferred within such time and in such manner as may be prescribed and shall, where it is preferred by any person other than the Commissioner, be accompanied by a fee of rupees one hundred.].