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 Arunachal Pradesh - Section

Section 80 in Arunachal Pradesh Goods Tax Act, 2005

80. Non-appealable orders.

(1)No objection or appeal shall lie against -
(a)a decision of the Commissioner to make an assessment of tax or penalty;
(b)a notice requiring a person to furnish a return;
(c)a notice issued under section 59 of this Act;
(d)a decision of the Commissioner to notify any matter;
(e)a notice asking a dealer to show cause as to why he should not be prosecuted for an offence under this Act;
(f)a decision relating the seizure or retention of books of accounts, register and other documents;
(g)a decision sanctioning a prosecution under this Act;
(h)an interim decision made in the course of any proceedings;
(i)a decision of the Commissioner touching on the internal administration of the Goods Tax authorities;
(j)a determination or ruling of the Commissioner under section 85 or section 86; or
(k)an assessment issued by the Commissioner to give effect to an order of The Appellate Tribunal or a court.
(2)Except as provided in paragraph (k), nothing in sub-section (1) shall prevent the person objecting to the amount or the obligation to pay any amount assessed by the Commissioner.