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 Gujarat - Section

Section 55 in Gujarat Value Added Tax Rules, 2006

55. Summary rejections.

(1)If the memorandum of appeal or the application for revision omits to state any of the particulars required under sub-rule (1) of rule 54 or not accompanied by the original order against which it is made or a duly authenticated copy thereof, as laid down in sub-rule (2) of rule 54, such appeal or the application for revision may be rejected summarily:Provided that no appeal or application for revision shall be summarily rejected under this sub-rule unless the appellant or the applicant is given reasonable opportunity to amend the memorandum of appeal.
(2)Where the appellate authority decides to entertain appeal on the condition of payment of the amount so considered reasonable under proviso to sub-section (4) of section 73 and the dealer does not pay the amount so determined within the time specified by the appellate authority, the appeal shall be rejected summarily.