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 Rajasthan - Section

Section 60 in The Rajasthan Sales Tax Rules, 1995

60. Transfer of cases from one authority or officer to another authority or officer.

(1)Where an application by a dealer under sub-section (1) of section 41 for transfer of a case is moved on the ground of dispute of jurisdiction or apprehension of miscarriage of justice or business convenience, such application shall be disposed off by the Commissioner within a period not exceeding three months from the date of receipt for such application.
(2)Under sub-section (4) of section 41, the Commissioner may transfer one or more cases from one authority or officer to another authority or officer on account of administrative exigencies.