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 2] [Section 67] [Entire Act]

State of Andhra Pradesh - Subsection

Section 67(4) in The Andhra Pradesh Value Added Tax Act, 2005

(4)The order of the authority shall be binding,-
(i)on the applicant who had sought clarification;
(ii)in respect of the goods or transaction in relation to which a clarification was sought; and
(iii)on all the officers other than the Commissioner:
Provided the dealer does not file an appeal before Sales Tax Appellate Tribunal within 30 days of the Ruling in the manner prescribed.