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 64] [Entire Act]

State of Madhya Pradesh - Section

Section 46 in The M.P. Vat Act, 2002

46. [ Appeal. [Substituted by M.P. Act No. 12 of 2006.]

(1)Any dealer or person aggrieved by an order passed under this Act, by any officer specified in clauses (c) to (f) of sub-section (1) of Section 3 may, in the prescribed manner, appeal against such order to the Appellate Authority :Provided that no appeal shall lie against an order determining the date on which liability of a dealer to pay tax arises or against a notice issued under this Act for assessment or reassessment except after an assessment or reassessment order is passed.
(2)Any dealer or person aggrieved by an order passed in appeal under sub-section (1) may, in the prescribed manner, appeal against such order to the Appellate Board.
(3)Where the Commissioner considers any order passed under sub-section (1) by any Appellate Authority other than Deputy Commissioner erroneous he may file an appeal against such order before the Appellate Board within two calendar years from the date of such order.
(4)Notwithstanding anything contained in the rules or the regulations framed under any law for the time being in force or under the provisions of Section 4, any officer not below the rank of Deputy Commissioner duly authorised by the Commissioner in this behalf shall also have the right to be heard at the hearing of the appeal under sub-sections (2) and (3).
(5)No first appeal against an order of assessment, with or without penalty or against an order imposing penalty shall be admitted by the Appellate Authority unless out of the total balance due from the dealer, payment of tax and other amounts admitted by the dealer to be due from him along with,-
(i)in case of an appeal against an ex-parte order, five percent, or
(ii)in other cases, ten percent,
of the remaining amount over and above the admitted amount is paid by the dealer and the memorandum of appeal is accompanied by a satisfactory proof of payment of such amount and [on an application by the dealer for stay of the recovery of the balance of tax and/or penalty, the Appellate Authority may stay the recovery of the balance till the decision of appeal.][Explanation : [Inserted by M.P. Act No. 9 of 2009.]- For the purpose of this sub-section, admitted tax and other amount means the tax and other amount due under this Act on the turnover of sales or purchases, or both, as the case may be, admitted by the appellant in the returns filed by him or at any stage in any proceedings under this Act, whichever is higher.]
(6)No second appeal shall be admitted by the Appellate Board unless, out of the total balance due from the dealer after the order passed in first appeal, twenty percent of such balance is paid by the dealer and the memorandum of appeal is accompanied by a satisfactory proof of payment of such amount and [on an application by the dealer for stay of the recovery of the balance amount, the Appellate Board may stay the recovery of the balance amount till the decision of appeal.] [Substituted by M.P. Act No. 8 of 2007.]
(7)[ Every first appeal shall be filed within thirty days and every second appeal shall be filed within sixty days from the date of communication of the order against which the appeal is to be filed.] [Substituted by M.P. Act No. 8 of 2007.]
(8)Subject to such procedure as may be prescribed and after such further inquiry as it may think fit,-
(a)the Appellate Authority shall dispose of every appeal within [forty eight calendar months] [Substituted by M.P. Act No. 19 of 2018.] from the date of filing of such appeal and in disposing of such appeal, the Appellate Authority may,-
(i)confirm, reduce, enhance or annul the assessment or reassessment of tax or interest or imposition of penalty or both [but shall not remand the case, if the order appealed against is not an ex-parte order] [Substituted by M.P. Act No. 9 of 2009.]; or
(ii)pass such order as it may deem fit, in case of an appeal not covered by sub-clause (i) :
[Provided that if the appeal under sub-section (1) is in respect of an order of reassessment or re-imposition of penalty in pursuance of any direction given in appeal or revision, the Appellate Authority may pass an order in accordance with the provisions of sub-clause (1).] [Inserted by M.P. Act No. 9 of 2009.]
(b)[the Appellate Board shall dispose off every appeal within two calendar years from the date of filing of appeal] [Substituted by M.P. Act No. 20 of 2010.] and in disposing of such appeal, the Appellate Board may,-
(i)confirm, reduce, enhance or annul the assessment or reassessment of tax or interest or imposition of penalty or both; or
(ii)set aside the assessment or reassessment or the imposition of penalty or both and direct the officer whose order of assessment or imposition of penalty has been appealed against to make a fresh assessment or re-impose penally, after making such enquiry as n may direct; or
(iii)pass such order as it may deem fit.
[(8-A) The appeals pending before the Appellate Authority on the date of commencement of the Madhya Pradesh VAT (Amendment) Act, 2007 shall be disposed of by the Appellate Authority within the period specified in the provisions in force before the date of such commencement or within the period of one calendar year following such commencement, whichever is earlier.] [Inserted by M.P. Act No. 8 or 2007.][(8-B) The appeals pending before the Appellate Board on the date of commencement of Madhya Pradesh VAT (Second Amendment) Act, 2010 shall be disposed by the Appellate Board within the period specified in sub-section (8) or the period of one calendar year following such commencement, whichever is later.] [Inserted by M.P. Act No. 20 of 2010.]
(9)Notwithstanding anything contained in clause (a) of sub-section (8), where an appeal can not be disposed of within [forty eight calendar months] [Substituted by M.P. Act No: 19 of 2018.] by the Appellate Authority, the State Government may, by notification, for reasons to be recorded in writing, extend the period for the disposal of such appeals by such further period as may be specified in such notification.
(10)In the case of an order passed by the Appellate Authority, such order, subject to the provisions of sub-sections (2) and (3) of this section or sub-section (1) of Section 47, as the case may be, shall be final and in the case of an order passed by the Appellate Board, such order, subject to the provisions of Section 53, shall be final.]