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 West Bengal - Section

Section 7 in West Bengal Value Added Tax Act, 2003

7. Appellate and Revisional Board.

(1)The State Government may constitute a West Bengal Tax Appellate and Revisional Board for discharging the functions as referred to in Section 87.
(2)The State Government such number of members of the Appellate and Revisional Board as the State Government thinks fit and shall appoint one of the members of the Appellate and Revisional Board to be the President thereof (hereinafter referred to in this section as the President).
(3)The qualifications, conditions of service and tenure of the members constituting the Appellate and Revisional Board shall be such as may be prescribed.
(4)No decision or action of the Appellate and Revisional Board shall be called in question merely on the ground of any vacancy in the Appellate and Revisional Board.
(5)The functions of the Appellate and Revisional Board may be discharged by any of the members sitting either or singly, or in Benches of two or more members, as may be determined by the President.
(6)If the members of a Bench are divided, the decision shall be decision of the majority, but if the members are equally divided, they shall state the point or points on which they differ, and the case shall be referred by the President for hearing on such point or points to one or more of the members of the Appellate and Revisional Board, and such point or points shall be decided according to the majority of the members of the Appellate and Revisional Board, who heard the case including those who first heard it:Provided that if, at any time, the Appellate and Revisional Board consists of two members and they are divided, the decision of the Appellate and Revisional Board shall be that of the President.
(7)Subject to the previous sanction of the State Government, the Appellate and Revisional Board shall, for the purpose of regulating its procedure (including the place or places at which the Appellate and Revisional Board, the Benches or the members thereof shall sit) and providing rules of business, make regulations consistent with the provisions of this Act and rules made thereunder:Provided that the regulations so made shall be published in the Official Gazette.
(8)The Appellate and Revisional Board shall have the power top award costs in any matter decided by it for such amount as it may consider reasonably justified in the facts and circumstances of the cases.
(9)The amount of cost awarded by the Appellate and Revisional Board against a dealer shall be recoverable from him as if it were the tax due from him under this Act and, in case of default by him, such dues shall be recovered as an arrear of land revenue:Provided that the provisions of section 9 and section 10 of the Bengal Public Demands Recovery Act, 1913 (West Ben. Act III of 1913) , shall not apply to a proceeding for recovery of any cost awarded under this sub-section.
(10)On the cost being awarded by the Appellate and Revisional Board against the State Government, the Commissioner shall arrange for payment of such cost.
(11)The President or any member of the West Bengal Commercial Taxes Appellate and Revisional Board appointed under the West Bengal Sales Tax Act, 1994, (West Ben. Act XLIX of 1994) and continuing in office as such immediately before the appointed day, shall, on and from the appointed day, be deemed to have been appointed as the President or the member of the Appellate and Revisional Board under this Act and shall continue in office as such till he ceases to be such President or member.