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]

Union of India - Section

Section 9 in Central Excise (Appeals) Rules, 2001

9. Form of revision application to the Central Government.-

(1)A revision application under sub-section (3) of section 35EE of the Act to the Central Government shall be in Form No. E.A. 8.
(2)The grounds of revision application and the form of verification, as contained in Form E.A. 8, shall be signed by the person specified in sub-rule (2) of rule 3.
(3)Where the revision application is signed by the authorised representative of the applicant, the document authorising the representative to sign and appear on behalf of the applicant shall be appended to such revision application.
(4)The form of revision application in Form No. E.A. 8 shall be filed in duplicate and shall be accompanied by two copies of the following documents, namely :-
(i)order referred to in the first proviso to sub-section (1) of section 35B of the Act; and
(ii)decision or order passed by the Central Excise Officer, which was the subject matter of the order referred to in clause (i) of this sub-rule.