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] [Entire Act]

Union of India - Section

Section 3 in Central Excise (Appeals) Rules, 2001

3. Form of appeal to Commissioner (Appeals).-

(1)An appeal under sub-section (1) of section 35 of the Act to the Commissioner (Appeals) shall be made in Form No. E.A. 1.
(2)The grounds of appeal and the form of verification as contained in Form No. E.A. 1. shall be signed,-
(a)in the case of an individual, by the individual himself or where the individual is absent from India, by the individual concerned or by any person duly authorised by him in this behalf; and where the individual is a minor or is mentally incapacitated from attending to his affairs, by his guardian or by any other person competent to act on his behalf;
(b)in the case of a Hindu undivided family, by the Karta and, where the Karta is absent from India or is mentally incapacitated from attending to his affairs, by any other adult member of such family;
(c)in the case of a company or local authority, by the principal officer thereof;
(d)in the case of a firm, by any partner thereof, not being a minor;
(e)in the case of any other association, by any member of the association or the principal officer thereof; and
(f)in the case of any other person, by that person or any person competent to act on his behalf.
(3)The form of appeal in Form No. E.A. 1 shall be filed in duplicate and shall be accompanied by a copy of the decision or order appealed against.