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 70] [Entire Act]

State of Gujarat - Section

Section 73 in The Gujarat Value Added Tax Act, 2003

73. Appeal.

(1)An appeal from every original order, not being an order mentioned in section 74, passed under this Act or the rules, shall lie.
(a)if the order is made by a an Assistant Commissioner or Commercial Tax Officer, or any other officer subordinate thereto, to the Deputy Commissioner;
(b)if the order is made by a Deputy Commissioner, to the Joint Commissioner;
(c)if the order is made by a Joint Commissioner, Additional Commissioner, or Commissioner, to the Tribunal.
(2)In the case of an order passed in appeal by a Deputy Commissioner or, as the case may be, by a Joint Commissioner, a second appeal shall lie to the Tribunal.
(3)Subject to the provisions of section 84, no appeal shall be entertained unless it is filed within sixty days from the date of communication of the order appealed against.
(4)No appeal against an order of assessment shall ordinarily be entertained by an appellate authority, unless such appeal is accompanied by satisfactory proof of payment of the tax in respect of which an appeal has been preferred :[Provided that an appellate authority may, if it thinks fit, for reasons to be recorded in writing, entertain an appeal against such order-
(a)without payment of tax with, penalty (if any) or, as the case may be, of the penalty, or
(b)on proof of payment of such smaller sum as if may consider reasonable, or
(c)on the appellant furnishing in the prescribed manner, security for such amount as the appellate authority may direct.]
(5)The Commissioner, on receipt of notice that an appeal against the order passed in appeal by the Deputy Commissioner or, as the case may be, by the Joint Commissioner has been preferred by the other party to the Tribunal may, within thirty days of receipt of the notice, file a memorandum of cross objection against any part of the order passed in appeal by the Deputy Commissioner or, as the case may be, by the Joint Commissioner and such memorandum shall be disposed of by the Tribunal as if it were an appeal.
(6)Subject to such rules of procedure as may be prescribed, an appellate authority may pass such order on appeal as it deems just and proper.
(7)Every order passed in appeal under this section shall, subject to the provisions of sections 75, 78 and 79, be final.