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 8] [Entire Act]

State of Rajasthan - Section

Section 85 in The Rajasthan Sales Tax Act, 1994

85. Appeal to the Tax Board.

(1)An appeal shall lie to the Tax Board against-
(a)an order of the State Level Screening Committee or the District Level Screening Committee passed under the Incentive Schemes or Deferment Schemes notified under [x x x] [Deleted by Rajasthan Act No. 8 of 1998, w.e.f. 31-7-1998.] Section 15 or under sub-section (3) of Section 25;
(b)an order passed by the Commissioner with regard to determination of a disputed question under Section 40 or in any proceeding in exercise of his revisional powers under Section 87;
(bb)[ an order passed by the Commissioner or a Deputy Commissioner (Administration) under sub-section (2) of section 30 or an order passed by the Deputy Commissioner (Administration) under sub-section (1) of section 38; and] [Substituted by Rajasthan Act 5 of 2004, w.e.f. 10-8-2004.]
(bbb)[ an order passed by the Commissioner under the Incentive Schemes or Exemption Schemes or Deferment Schemes notified under Section 15 or under sub-Section (3) of Section 25; and] [Inserted by Rajasthan Act No. 15 of 2005, dated 20.5.2005.]
(c)an order passed by an appellate authority.
(2)Any [person] [Substituted by Rajasthan Act No. 8 of 1998, w.e.f. 31-7-1998.] aggrieved by any order referred to [in clauses (a), (b), (bb), (bbb) and (c) of sub-section (1)] [Substituted 'in clauses (a), (b), (bb) and (c) of sub-section (1)' by Rajasthan Act No. 15 of 2005, dated 20.5.2005.], may file an appeal before the Tax Board within ninety days of the date on which the order sought to be appealed against is communicated to him in writing.
(3)[Notwithstanding anything contained in sub-section (2), the Commissioner or a Deputy Commissioner (Administration)] [Substituted by Rajasthan Act No. 8 of 1998, w.e.f. 31-7-1998.] authorised specially or generally by the Commissioner may, if aggrieved by any order referred to in clauses (a), (b) and (c) of sub-section (1), direct any officer or Incharge of a check-post to file an appeal before the Tax Board and such officer or Incharge shall file such appeal under his signatures within one hundred and eighty days of the date on which the order sought to be appealed against is communicated in writing to the Commissioner or the Deputy Commissioner.
(4)If an appeal is filed by a dealer under clause (a) of subsection (1) against an order of refusal of the benefit of exemption from tax or deferment of tax, the Commissioner shall be a necessary party as respondent.
(5)The respondent may, on receipt of notice that an appeal against an order referred to in sub-section (1) has been preferred by the appellant, notwithstanding that he may not have appealed against such order, within one hundred and twenty days in the case of an officer of the Commercial Taxes Department and within sixty days in the case of a dealer, of receipt of the notice, file a memorandum of cross-objections verified in the prescribed manner, against any part of the said referred order and such memorandum shall be disposed of by the Tax Board as if it were an appeal within the time specified in sub-section (2) or (3).
(6)The Tax Board may admit an appeal or permit the filing of memorandum of cross-objections after the expiry of the limitation provided in sub-sections (2), (3) and (5), if it is satisfied that there was sufficient cause for not presenting the same within that limitation.
(7)An appeal to the Tax Board shall be made in the prescribed form and shall be verified in the prescribed manner.
(8)The Tax Board, during the pendency of an appeal before it, shall not stay any proceeding but it may, on an application in writing from the dealer, stay the recovery of the disputed amount of tax, fee, interest or penalty or any part thereof on the condition of furnishing adequate security to the satisfaction of the assessing authority; and the amount found ultimately due shall be subject to interest from the date it became first due, in accordance with the provisions of this Act.
(9)Notwithstanding that an appeal against an order has been preferred to the Tax Board, the tax, fee, interest or penalty shall be paid in accordance with the order against which appeal has been preferred, unless recovery of such tax, fee, interest or penalty has been stayed by the Tax Board.
(10)The Tax Board, shall, with the previous sanction of the State Government, make, by notification in the Official Gazette, regulations consistent with the provisions of this act and the rules made thereunder for regulating its own procedure and the procedure of the benches thereof in all matters arising out of the exercise of its powers or the discharge of its functions; however, until the regulations are made, the Tax Board shall, subject tot he provisions of this Act and the rules made thereunder, have power to regulate its own procedure and the procedure of the benches thereof in all matters arising out of the exercise of its powers and discharge of its functions.
(11)The Tax Board shall, after giving both the parties to the appeal an opportunity of being heard, pass such order thereon as it thinks fit and send a copy thereof to the appellant, the assessing authority, the authority whose order was appealed against and the Commissioner.