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 3] [Entire Act]

State of Kerala - Section

Section 62 in The Kerala Value Added Tax Act, 2003

62. Appeals to the High Court.

(1)Any person objecting to an order affecting him passed under [section 58 and section 58A] [Substituted 'section 58' by Kerala Act No. 18 of 2016, dated 13.11.2016.] or section 94 may, within a period of ninety days from the date on which a copy of the order was served on him in the manner prescribed, appeal against such order to the High Court:Provided that the High Court may admit an appeal preferred after the period of ninety days aforesaid if it is satisfied that the appellant had sufficient cause for not preferring the appeal within the said period.
(2)The appeal shall be in the prescribed form and shall be verified in the prescribed manner and shall be accompanied by a fee of one thousand five hundred rupees.
(3)In disposing of an appeal, the High Court may, after giving the parties a reasonable opportunity of being heard either in person or by a representative,
(a)in the case of an order of assessment or penalty,-
(i)confirm, reduce, enhance or annual the assessment or penalty or both;
(ii)set aside the assessment and direct that a fresh assessment may be made after such further enquiry as may be directed; or
(iii)pass such other orders as it may think fit; or
(b)in the case of any other order, confirm, cancel or vary such order
(4)Where as a result of the appeal any change becomes necessary in the order appealed against, the High Court may authorize the Commissioner to amend such order accordingly and on such amendment being made, any amount paid in excess by the appellant shall be refunded to him or the further amount of tax, if any, due from him shall be collected in accordance with the provisions of this Act, as the case may be.
(5)Every order passed in appeal under this section shall be final.
(6)Not withstanding that an appeal has been preferred under sub-section (1), the tax shall be paid in accordance with the order of assessment against which the appeal has been preferred:Provided that the High Court may, in its discretion, give such directions as it thinks fit in regard to the payment of the tax before the disposal of the appeal, if the appellant furnishes sufficient security to its satisfaction in such form and in such manner as may be prescribed.
(7)The High Court may, on the application of the appellant or the Commissioner, review any order passed by it under sub- section (3) on the basis of the discovery of new and important facts which after the exercise of due diligence were not within the knowledge of the applicant or could not be produced by the applicant, when the order was made.
(8)The application for review shall be preferred in the prescribed manner and within one year from the date on which a copy of the order to which the application relates was served on the applicant in the manner prescribed and shall, where it is preferred by any person other than the Commissioner, be accompanied by a fee of three hundred rupees.
(9)The High Court may, at its discretion, award the cost in an appeal under sub-section (1) or in a review under sub- section (7).