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 65] [Entire Act]

State of Gujarat - Section

Section 78 in The Gujarat Value Added Tax Act, 2003

78. [ Appeal to High Court. [Section 78 was substituted by Gujarat 6 of 2006 Section 38.]

(1)An appeal shall lie to the High Court from Court every order passed in appeal by the Tribunal, if the High Court is satisfied that the case-involves a substantial question of law.
(2)In an appeal under this section, the memorandum of appeal shall precisely state the substantial question of law involved in the appeal.
(3)Where the High Court is satisfied that a substantial question of law is involved in any case, it shall formulate that question.
(4)The appeal shall be heard on the question so formulated and the respondent shall, in the hearing of the appeal, be allowed to argue that the case does not involve such question :Provided that nothing in this sub-section shall be deemed to take away or abridge the power of the Court to hear, for reasons to be recorded, the appeal on any other substantial question of law, not formulated by it, if it is satisfied that the case involves such question.
(5)The High Court, upon hearing of such case, shall decide the question so formulated or involved and deliver the judgement thereon containing the grounds on which such decision is founded.
(6)An appeal under this section may be filed within ninety days from the date of communication of the order of the Tribunal and shall be accompanied with a fee of rupees two hundred.
(7)In respect of such matters not provided in this section, the provisions of Code of Civil Procedure, 1908, which applies to the second appeal to High Court under section 100 of the said Code shall, so far as may be, apply to the second appeal under this section.] [This proviso was substituted by Gujarat Act No.6 of 2006, Section 34.]