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] [Section 109A] [Entire Act]

State of Punjab - Subsection

Section 109A(2) in Punjab Goods and Services Tax Rules, 2017

(2)An officer directed under sub-section (2) of section 107 to appeal against any decision or order passed under this Act, or the Centre Goods and Services Tax Act or the Union Territory Goods and Services Tax Act, may appeal to -
(a)the Additional Commissioner where such decision or order is passed by the Joint Commissioner;
(b)the Joint Commissioner (Appeals) where such decision or order is passed by the Deputy Commissioner of State Tax;
(c)the Deputy Commissioner (Appeals) where such decision or order is passed by Assistant Commissioner of State Tax or State Tax Officer;
within six months from the date of communication of the said decision or order.]