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 11] [Entire Act]

State of Kerala - Section

Section 59 in The Kerala Value Added Tax Act, 2003

59. Power of revision of the Commissioner on application.

(1)Any person objecting to an order passed by the Deputy Commissioner other than an order of the Deputy Commissioner (Appeals) or the Assistant Commissioner(Appeals) under section 55 may, within a period of thirty days from the date on which a copy of the order was served on him file an application for revision of such order to the Commissioner:Provided that the Commissioner may admit an application for revision filed after the expiry of the said period if he is satisfied that the applicant had sufficient cause for not filing the application within the said period.
(2)Such application for revision shall be in the prescribed form and shall be verified in the prescribed manner and be accompanied by a fee of seven hundred and fifty rupees.
(3)Notwithstanding that an application has been preferred under sub-section (1), the tax, fee or other amount shall be paid in accordance with the order against which the application has been preferred:Provided that the Commissioner may in his discretion, give such directions as he thinks fit in regard to the payment of such tax, fee, or other amount, if the applicant furnishes sufficient security to his satisfaction in such manner as may be prescribed.
(4)On admitting an application for revision, the Commissioner may call for and examine the record of the order against which the application has been preferred and may make such enquiry or cause such enquiry to be made and subject to the provisions of this Act pass such order thereon as he thinks fit.
(5)No order under this section adversely affecting a person shall be passed unless that person has had a reasonable opportunity of being heard.