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 Madhya Pradesh - Section

Section 48 in The M.P. Vat Act, 2002

48. Additional evidence in appeal or revision.

- A dealer shall not be entitled to produce additional evidence whether oral or documentary in appeal before the Appellate [Authority] [Substituted by M.P. Act No. 12 of 2006.] or the Appellate Board or in revision before the Commissioner except where the evidence sought to be adduced is evidence, which the Assessing Authority had wrongly refused to admit or which after exercise of due diligence was not within his knowledge or could not be produced by him before the Assessing Authority or for the production of which adequate time was not given by the Assessing Authority and in every such case upon the additional evidence being taken on record reasonable opportunity for challenge or rebuttal shall be given to the Commissioner.