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 77] [Entire Act]

Union of India - Subsection

Section 77(2) in The Tripura University Act, 2006

(2)No application shall be entertained where the question raised in the application,-
(i)is already pending before any officer or authority of the Department or Appellate Tribunal or any Court;
(ii)relates to a transaction or issue which is designed apparently for the avoidance of tax:
Provided that no application shall be rejected under this sub-section unless an opportunity has been given to the applicant of being heard and where the application is rejected, reasons for such rejections shall be recorded in the order.