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 Madhya Pradesh - Section

Section 4X in M.P. Vat Rules, 2006

4X. Production of additional evidence before the Appellate Board.

- The parties to the appeal shall not be entitled to produce additional evidence either oral or documentary before the Appellate Board, but if the Appellate Board requires any document to be produced or any witness to be examined or any affidavit to be filed to enable it to pass orders or for any other substantial case, or if the Commercial Tax Authorities have decided the case without giving sufficient opportunity to the appellant to adduce evidence either on points specified by them or not specified by them, the Appellate Board, for reasons to be recorded, may allow such document to be produced or witness to be examined or affidavit to be filed or may allow such evidence to be adduced.