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 18] [Entire Act]

State of Gujarat - Section

Section 32B in The Bombay Stamp Act, 1958

32B. Statement of the case by the Collector.

(1)Any person aggrieved by an order of the Collector determining the market value under section 31 or, as the case may be, under section 32A, may, after depositing with the Collector [twenty five per cent.] [as per Notification No. GHM/2002/32/M/STP/ 10/2002/690/H dated 18-4-2002 in Gujarat Stamp Rules, 1978 in Rules 30-A, for the words '24% the words' 15% shall be substituted] of the amount of duty or, as the case may be, the amount of the difference of duty payable by him by application presented [within a period of ninety days] [Substituted for 'Sixty days' by Gujarat 18 of 2004 Section 3 w.e.f. 11-6-2004.] from the date of such order and accompanied by a fee of one hundred rupees, require the Collector to draw up a statement of the case and refer it to the Chief Controlling Revenue Authority and the Collector shall, within sixty days of the receipt of such application, draw up a statement of the case and refer it to the Authority :Provided that where in any particular case the Authority is of the opinion that the deposit of the amount by the applicant will cause undue hardship to him, the Authority may, in its discretion, either unconditionally or subject to such conditions as it may think fit to impose, dispense with a part of the amount deposited so however that the part of the amount deposited so however that the party of the amount so dispensed with shall not exceed fifty per cent, of the amount deposited or required to be deposited.
(2)Such Authority shall consider the case and send a copy of its decision to the Collector who shall proceed to assess and charge the duty (if any) in conformity with such decision.
(3)The decision given by the Authority under sub-section (2) shall be final.] deleted by Bombay Stamp (Gujarat IInd Amendment) Act. 2006.]