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 58] [Entire Act]

State of West Bengal - Subsection

Section 58(3) in The Bengal Agricultural Income-Tax Act, 1944

(3)If any lawyer or registered accountant is found guilty of misconduct in connection with any agricultural income-tax proceedings by the authority empowered to take disciplinary action against members of the profession to which he belongs, or if any other person is found guilty of such misconduct by the Commissioner, the Commissioner may direct that he shall be thenceforward disqualified to represent an assessee under subsection (1):Provided that-
(a)no such direction shall be made in respect of any person unless he is given a reasonable opportunity of being heard;
(b)any person against whom such direction is made may, within one month of the making of the direction, appeal to the High Court; and
(c)no such direction shall take effect until one month from the making thereof or, when an appeal is preferred until the disposal of the appeal.