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] [Section 87] [Entire Act]

State of Manipur - Subsection

Section 87(1) in Manipur Value Added Tax Act, 2004

(1)Any person who is entitled or required to attend before any authority including the Appellate Tribunal in connection with any proceeding under this Act, otherwise than when required to attend personally for examination on oath or affirmation, may attend -
(a)by a relative or a person regularly employed by him, or
(b)by a legal practitioner, or Chartered Accountant who is not disqualified by or under sub-section (2), or
(c)by a sales tax practitioner who possesses the prescribed qualifications and is entered in the list which the Commissioner shall maintain in that behalf, and who is not disqualified by or under sub-section (2), or
(d)by any person who, immediately before the commencement of this Act was a sales tax practitioner under any earlier law,
only if such relative or person employed or legal practitioner or Chartered Accountant, or sales tax practitioner is authorized by such person in the prescribed form, and such authorization may include the authority to act on behalf of such person in such proceedings.