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]

State of Haryana - Section

Section 67 in Haryana Value Added Tax Rules, 2003

67. Application for review. [section 35].

(1)Every application for review under section 35 to the Tribunal shall be written on standard water marked judicial paper affixed with court fee stamps of the value as specified in rule 77 and shall be in Form VAT-M3 verified in the manner specified therein.
(2)It shall be accompanied by certified or authenticated copy of the order, which is sought to be reviewed, and a treasury receipt showing the payment of a fee of ten rupees.