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 Haryana - Section

Section 65 in Haryana Value Added Tax Rules, 2003

65. Hearing. [section 33].

- If the appellate authority does not reject the appeal summarily it shall fix a date for its hearing ordinarily not less than ten days from the date on which intimation thereof has been sent to the appellant or his authorised agent. The appeal shall be decided after notice to the authority against whose order the appeal has been made and after considering any representation or cross objection that may be made by it either in person or through any of its subordinate or through an authorised representative of the State Government and after affording an opportunity to the appellant or his authorised agent of being heard. The appellate authority may, before deciding the appeal hold such further inquiry or direct it to be held by the authority against whose decision the appeal has been preferred, as may appear necessary to the said appellate authority, and may pass an order in accordance with the provisions of sub-section (8) of section 31.