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 Goa - Section

Section 39 in The Goa Value Added Tax Act, 2005

39. Revision/Review by Commissioner.

- [(1)] [Existing section Numbered as sub-section (1) by the Amendment Act 18 of 2006.] The Commissioner may, on his own motion, call for and examine the record of any proceeding under this Act and if he considers that any order passed therein by any authority other than the Tribunal or High Court is erroneous, in so far as, it is prejudicial to the interest of the revenue, after giving the assesses an opportunity of being heard pass such order as he deems fit:Provided that the Commissioner shall not pass any order under this section after the expiry of three years from the date of such order.
(2)[ Subject to such rules as may be prescribed, any assessment made or order passed under this Act or under the rules made thereunder by any authority appointed under section 13 of this Act, may be reviewed by the respective authority passing it upon an application or of it's own motion, as the case may be :Provided that no order of assessment or any other order shall be reviewed after the expiry of two years from the date of order, by any authority under this sub-section.] [Inserted by the Amendment Act 18 of 2006.]