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 5] [Entire Act]

Union of India - Subsection

Section 5(3) in Central Excise (Appeals) Rules, 2001

(3)The Commissioner (Appeals) shall not take any evidence produced under sub-rule (1) unless the adjudicating authority or an officer authorised in this behalf by the said authority has been allowed a reasonable opportunity, -
(a)to examine the evidence or document or to cross-examine any witness produced by the appellant; or
(b)to produce any evidence or any witness in rebuttal of the evidence produced by the appellant under sub-rule (1).