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 31] [Entire Act]

State of Andhra Pradesh - Subsection

Section 31(4) in The Andhra Pradesh Value Added Tax Act, 2005

(4)The appellate authority may, within a period of two years from the date of admission of such appeal after giving the appellant an opportunity of being heard and subject to such rules as may be prescribed,-
(a)confirm, reduce, enhance or annul the assessment or the penalty, or both; or
(b)set aside the assessment or penalty, or both, and direct the authority prescribed to pass a fresh order after such further enquiry as may be directed; or
(c)pass such other order as it may think fit.