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 34(7)] [Section 34] [Entire Act]

State of Andhra Pradesh - Subsection

Section 34(7)(a) in The Andhra Pradesh Value Added Tax Act, 2005

(a)The High Court may, on the application of the dealer or the authority prescribed review any order passed by it under sub-section (4) on the basis of facts which were not before it when it passed the order;