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 32] [Entire Act]

State of Kerala - Section

Section 4 in The Kerala General Sales Tax Act, 1963

4. Appellate Tribunal.

(1)The Government shall appoint an Appellate Tribunal consisting of a Chairman and as many other members as they think fit to perform the functions assigned to the Appellate Tribunal by or under this Act. The Chairman shall be a person who is or has been or is qualified to the appointed as a Judicial Officer not below the rank of a District Judge and the other members shall possess such qualifications as may be prescribed.
(2)Any vacancy in the office of a member of the Appellate Tribunal shall be filled by the Government.
(3)
(a)Subject to the provisions of clause (b), the functions of the Appellate Tribunal may be performed -
(i)by a Bench consisting of the Chairman and any other member; or
(ii)by a Bench consisting of the chairman and two other members; or
(iii)by a Bench consisting of two or more members other than the chairman
(b)The Chairman or any other member of the Appellate Tribunal nominated by him may, sitting singly, dispose of any case where the amount of tax or penalty disputed in appeal does not exceed twenty five thousand rupees and the order of assessment or penalty appealed against is issued by an officer not above the rank of a Sales Tax Officer.
(c)A bench consisting of two or more members other than the Chairman or a judicial member may dispose of any case where the amount of tax or penalty disputed in appeal does not exceed three lakhs rupees.
(3A)If any case which comes up before a Bench consisting of a single member other than the chairman or a Bench consisting of more than one member, of which the chairman is not a member, involves a question of law, the bench may, in its discretion, reserve such case for decision by the Chairman or by a Bench to be constituted under sub-section (3B), of which the chairman shall be a member.
(3B)The Bench or Benches of the Appellate Tribunal shall be constituted by the chairman in accordance with the provisions o this Act and the rules made there under.
(3C)If the members of a Bench differ in opinion on any point, the point shall be decided according to the opinion of the majority, of there is a majority but if the members are equally divided, they shall state the point or points on which they differ, and such point or points shall be heard -
(i)when the chairman is not a member of that Bench, either by the chairman or by the chairman and any other member or members as the chairman may direct; and
(ii)when the chairman is a member of that Bench, by any other member or members to whom the case is referred by the chairman; and such point or points shall be decided according to the opinion of the majority of the members of the Tribunal who have heard the case, including those who first heard it.
(3D)Any member who has previously dealt with any case coming up before the Appellate Tribunal in any other capacity or is personally interested in any case coming up before the Appellate Tribunal shall be disqualified to hear that case.
(3E)Where any case is heard by a Bench consisting of two members and the members are divided in their opinion on any point and the other member of members of the Tribunal are disqualified under sub-section (3D) to hear the case, the Govt. may appoint a person qualified to be appointed as a member of the Appellate Tribunal as an additional member of the Tribunal and the point shall be decided in accordance with the opinion of the majority of the members of the Tribunal who have heard the case, including those who first heard it.
(3F)The additional member appointed under sub-section (3E) shall cease to hold office on the disposal of the case for which he was appointed.
(4)The appellate Tribunal shall, with the previous sanction of the Government make regulations consistent with the provisions of this Act and the rules made there under for regulating its procedure and the disposal of its business.
(5)The regulations made under sub-section (4) shall be published in the Gazette.