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 7] [Entire Act]

Union of India - Subsection

Section 7(3) in The Authority for Advance Rulings (Procedure) Rules, 1996

(3)The Secretary shall also have the following powers and duties, namely :-
(i)to receive all applications filed before the Authority;
(ii)to scrutinise the applications to find out whether they are in conformity with the Act, the rules and the procedure;
(iii)to point out defects in such application to the parties and require them to remove the defects by affording them a reasonable opportunity to do so and, where, within the time granted, the defects are not removed, to obtain necessary orders of the Authority;
(iv)to fix the date of hearing for the applications in consultation with the Chairman and direct the issue of notices therefor;
(v)to issue the service of notices or other processes and to ensure that the parties are properly served;
(vi)to requisition records from the custody of any person including a Commissioner or any other Authority;
(vii)to allow inspection of records of the Authority;
(viii)to direct any formal amendment of the records of the Authority;
(ix)to grant certified copies of the orders of the Authority to the parties;
(x)to grant certified copies of documents filed in the proceedings to the parties in accordance with the rules; and
(xi)to bring on record legal representatives, in case of death or retirement of any party to the proceedings and to make such appropriate amendments in the cause title as may become necessary in the other situations referred to in rule 15.