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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 25C in The Jammu and Kashmir General Sales Tax Act, 1962

25C. [ Determination of issues. [Section 25-C inserted by Act X of 1984, Section 23.]

- If any issue arises, otherwise than in a proceeding pending before a court or before assessing authority under section 7 of the Act as to whether for the purpose of this Act,-(a)any person or association of persons, society, club, firm, company, corporation, undertaking or Government Department is a dealer; or(b)any particular thing done to any goods amounts to or results in the manufacture of goods within the meaning of that term ; or(c)any transaction is a sale or purchase and, if so, the sale or purchase price, as the case may be, therefor; or(d)any particular dealer 4s required to be registered ; or(e)any tax is payable in respect of any particular sale or purchase and, if so, the rate of such tax ; the persons or the dealer concerned may after depositing such fee as may be prescribed submit an application in prescribed form to the Commissioner.
(2)The Commissioner shall after giving the applicant an opportunity of being heard and making such enquiry as may be necessary decide the issue as he deems fit.
(3)No decision of Commissioner under this section shall affect the validity or operation of any order passed by any authority prior to such decision.
(4)No question which arises from an order already passed by an authority under this Act shall be entertained for determination under this section.
(5)Copies of decision under this section shall be sent to the applicant and concerned authority.]