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 98] [Entire Act]

State of Kerala - Section

Section 3 in The Kerala General Sales Tax Act, 1963

3. Sales tax Authorities.

(1)The Board of Revenue shall have and exercise all the powers and shall perform all the duties conferred or imposed upon it by or under this Act.
(1A)The Board of Revenue shall have superintendence over all officers and persons employed in the execution of this Act and the Board of Revenue may, -
(a)Call for returns from such officers and persons;
(b)Make and issue general rules and prescribe forms for regulating the practice and proceedings of such offices and persons;
(c)Issue such orders, instructions and directions to such officers and persons as it may deem fit, for the proper administration of this Act;
(2)The Government shall appoint as many Joint Commissioners, Deputy Commissioners, [xxx], Inspecting Assistant Commissioners, Sales Tax Officers and such other officers as they think fit for the purpose of performing the functions respectively assigned to them by or under this Act. Such officers shall perform the said functions within such local limits as the Government or any authority or officer empowered by them in this behalf may assign to them.
(3)All officers and persons employed for the execution of this Act shall observed and follow the orders, instructions and directions of the officer's superior to them:
(4)The Board of Revenue or the Deputy Commissioner may by order in writing.-
(a)transfer any case or cases relating to any assessee or class of assessees pending before an assessing authority to another assessing authority having jurisdiction to deal with such case or cases; or
(b)specify one of the assessing authorities having jurisdiction over an area, which shall deal with any case or cases relating to any assessee or class of assessees
(5)Where any case is transferred to an assessing authority under clause (a) of sub-section (4), such assessing authority may deal with the case either de novo or from the stage at which it was transferred.