Union of India - Act
Income-Tax (Appellate Tribunal) Rules, 1963
UNION OF INDIA
India
India
Income-Tax (Appellate Tribunal) Rules, 1963
Rule INCOME-TAX-APPELLATE-TRIBUNAL-RULES-1963 of 1963
- Published on 18 May 1963
- Commenced on 18 May 1963
- [This is the version of this document from 18 May 1963.]
- [Note: The original publication document is not available and this content could not be verified.]
1985.
Rules to regulate the procedure of the Appellate Tribunal and the procedure of the Benches of the TribunalNotification No. I-AT/63, Dated 17-4-1963 - In exercise of the powers conferred by sub-section (5) of section 255 of the Income-tax Act, 1961 (43 of 1961), the Appellate Tribunal is pleased to make the following rules, namely :-1. Short title and commencement. -(1) These rules may be called the Income-tax (Appellate Tribunal) Rules, 1963.
2. Definitions - In these rules, unless there is anything repugnant in the subject or context,-
3. [ Sittings of Bench [Substitued by the Income-tax (Appellate Tribunal) Amendment Rules, 1987 (w.e.f. 1st August, 1987)] - A Bench shall hold its sittings at its headquarters or at such other place or places as may be authorised by the President.]
4. Powers of Bench - (1) A Bench shall hear and determine such appeals and applications made under the Act as the President may by general or special order direct.
| 1 | 2 |
| 1Bombay Benches | 5Districts of Greater Bombay and Thane of Bombay Division ofMaharashtra. |
| 2Ahmedabad Benches | 2Gujarat, the Union Territories of Dadra, Nagar Haveli nad Damanand Diu districts fo the Union territory of Goa, Daman and Diu. |
| 3Nagpur Bench | NagpurDivision of Maharashtra and Raipur Division of Madhya Pradesh. |
| 4Pune Bench | Alldistricts of Pune and Aurangabad Divisions and Districts ofKolaba, Ratnagiri, Nasik, Dhulia and Jalgaon of Bombay Divisionof Maharashtra and the District of Goa of the Union territory ofGoa, Daman and Diu. |
| 5Madras Benches | 4Tamil Nadu and Union territory of Pondicherry excluding Mahe. |
| 6Hyderabad Benches | 2Andhra Pradesh. |
| 7Cochin Bench | Keralaand the Union territories of Laccadive, Minicoy and AmindiviIslands and the Territory of Mahe forming part of the Unionterritory of Pondicherry. |
| 8Bangalore Bench | Karnataka |
| 9Calcutta Bench | 5West Bengal and the Union territories of Andaman & NicobarIslands. |
| 10Patna Benches | 2Bihar |
| 11Cuttuck Bench | Orissa. |
| 12Gauhati Bench | AssamNagaland, Maghalaya, Tripura, Manipur and the Union territoriesof Arunachal Pradesh and Mizoram. |
| 13Delhi Benches | 5Delhi, Bareilly Division (Except Shahjahanpur District) Meerut,Morandabad, Kumaon and Garhwal Division and Agra, Aligarh andMathura districts of Agra Division of U.P., Gwalior Divison ofM.P. and Bhiwani, Hissar, Faridabad, Gurgaon, Rohatak, Karnal,Sonepat and Mohindergarh Districts of Haryana. |
| 14Allahabad Benches | 2U.P. (excluding all districts of Rohilkhand Division exceptShahjahanpur District, Meerut & Kumaon Divisions and Agra,Aligarh and Mathura Districts of Agra Divison). |
| 15Indore Bench | IndoreDivision and Bhopal Division excluding Disricts fo Hoshangabadand Betul of M.P. |
| 16Chandigarh Bench | Punjab(excluding districts of Amritsar, Jullundhar, Kapurthala,Gurdaspur, Hoshiarpur, Firozepur, and Bhatinda, Haryana(excluding the districts of Bhiwani, Hissar, Faridabad, Gurgaon,Rohtak, Sonepat and Mohindergarh) Himachal Pradesh and the Unionterritory of Chandigarh. |
| 17Jaipur Bench | Rajasthan |
| 18Jabalpur Bench | Rewa,Jabalpur and Bilaspur Divisons and Districts and Districts ofHoshangabad and Betul of Bhopal Division of M.P. |
| 19Amritsar Bench | Districtsof Amritsar, Firozepur, Jullundhar, Kapurthala, Gurdaspur,Hoshiarpur, Faridkot and Bhatinda of Punjab and the State ofJammu and Kashmir. |