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 7] [Entire Act]

State of Gujarat - Section

Section 84 in The Gujarat Value Added Tax Act, 2003

84. Extension of period of limitation of certain cases.

- An appellate authority may admit any appeal or permit the filling of a memorandum of cross objections under section 73 and the Tribunal may admit an application under section 75 or under section 78 after the period of limitation laid down in the said [sections,] [Refer Sections 73(3), 73(5), 75(1)(A),75(1)(B),78(1)] if the appellant or the applicant satisfies the appellate authority or the Tribunal, as the case may be, that he had sufficient cause for not preferring the appeal or filling a memorandum of cross objections or making the application, within such period.[***] [Refer Sections 73(3), 73(5), 75(1)(A),75(1)(B),78(1)]