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 Goa - Section

Section 28 in The Goa Tax on Entry of Goods Act, 2000

28. Appeals.

(1)Any person objecting to any order affecting him passed under the provisions of this Act may appeal to such authority as may be prescribed (hereinafter referred to as the "appellate authority").
(2)The appeal shall be preferred within sixty days,-
(i)in respect of an order of assessment, from the date on which the notice of assessment was served on the appellant, and
(ii)in respect of any other order, from the date on which the order was communicated to the appellant:
Provided that the appellate authority may admit an appeal preferred after the period of sixty days aforesaid but within a further period of one hundred and eighty days if it is satisfied that the appellant had sufficient cause for not preferring the appeal within that period.
(3)
(a)No appeal against an order of assessment shall be entertained by the appellate authority unless it is accompanied by satisfactory proof of the payment of the tax and penalty not disputed in the appeal.
(b)Notwithstanding that an appeal has been preferred under sub-section (1), the tax or other amount shall be paid in accordance with the order against which the appeal has been preferred:
Provided that the appellate authority may in its discretion, give such directions as it thinks fit in regard to the payment of tax or other amount payable under clause (b) if the appellant furnishes sufficient security to its satisfaction in such form and in such manner as may be prescribed.
(4)The appeal shall be in the prescribed form and shall be verified in the prescribed manner.
(5)In disposing of an appeal, the appellate authority may, after giving the appellant a reasonable opportunity of being heard,-
(a)in the case of an order of assessment or penalty,-
(i)confirm, reduce, enhance or annul the assessment or penalty or both;
(ii)set aside the assessment and direct the assessing authority to make a fresh assessment after such further enquiry as may be directed; or
(iii)pass such other orders as it may think fit; and
(b)in the case of any other order, confirm, cancel or vary such order.
(6)Every order passed on appeal under this section shall, subject to the provisions of sections 29 to 34, be final.