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 3] [Section 107] [Entire Act]

State of Tripura - Subsection

Section 107(4) in Tripura State Goods and Services Tax Act, 2017

(4)The Appellate Authority may, if he is satisfied that the appellant was prevented by sufficient cause from presenting the appeal within the aforesaid period of three months or six months as the case may be allow it to be presented within a further period of one month.