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 60] [Entire Act]

State of Telangana - Section

Section 32 in Telangana Value Added Tax Act, 2005

32. Revision by Commissioner and other prescribed authorities.

(1)The Commissioner may suo motu call for and examine the record of any order passed or proceeding recorded by any authority, officer or person subordinate to him, under the provisions of the Act including sub-section (2) and if such order or proceeding recorded is prejudicial to the interests of revenue, may make such enquiry, or cause such enquiry to be made and subject to the provisions of the Act, may initiate proceedings to revise, modify or set aside such order or proceeding and may pass such order in reference thereto as he thinks fit.
(2)Powers of the nature referred to in sub-section (1) may also be exercised by the Additional Commissioner, Joint Commissioner, Deputy Commissioner and Assistant Commissioner in the case of orders passed or proceedings recorded by the authorities, officers or persons subordinate to them:[Provided that the power under sub-section (1) or (2) shall not be exercised by the authority specified therein in respect of any issue or question which was decided on appeal by the Appellate Tribunal under section 33.] [Substituted by Act No.21 of 2011.]
(3)In relation to an order of assessment passed under the Act, the powers conferred by sub-sections (1) and (2) shall be exercisable only within a period of [six years] [Substituted by Act No.26 of 2017.] from the date on which the order was served on the dealer.
(4)No order shall be passed under sub-section (1) or (2) enhancing any assessment unless an opportunity has been given to the dealer to show cause against the proposed enhancement.
(5)It shall be lawful for the Commissioner to defer any proceeding under this section by the reason of the fact that an appeal or other proceeding is pending before [the Appellate Tribunal or the High Court or the Supreme Court] [Substituted by Act No.21 of 2011.] involving a question of law having a direct bearing on the order or proceeding in question.
(6)Where an order passed under this section has been set aside by any court or other competent authority under the Act for any reason, the period between the date of such order and the date on which it has been so set aside shall be excluded in computing the period of [six years] [Substituted by Act No.26 of 2017.] specified in sub-section (3), for the purpose of making a fresh revision, if any, under this section.
(7)Where any proceeding under this section has been deferred on account of any stay order granted by [the Appellate Tribunal or the High Court or the Supreme Court] [Substituted by Act No.21 of 2011.] in any case, or by reason of the fact that an appeal or other proceeding is pending before [the Appellate Tribunal or the High Court or the Supreme Court] [Substituted by Act No. 21 of 2011] involving a question of law having a direct bearing on the order or proceeding in question, the period during which the stay order was in force or such appeal or proceeding was pending shall be excluded in computing the period of [six years] [Substituted by Act No.26 of 2017.] specified in sub-section(3), for the purposes of exercising the power under this section.