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] [Entire Act]

State of Haryana - Section

Section 104 in The Haryana Goods and Services Tax Act, 2017

104. Advance ruling to be void in certain circumstances.

(1)Where the Authority or the Appellate Authority [or the National Appellate Authority] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] finds that advance ruling pronounced by it under sub-section (4) of section 98 or under sub-section (1) of section 101 [of the Act or under section 101C of the Central Goods and Services Tax Act, 2017 (Central Act 12 of 2017)] [Inserted by Haryana Act No. 37 of 2019, dated 25.11.2019.] has been obtained by the applicant or the appellant by fraud or suppression of material facts or misrepresentation of facts, it may, by order, declare such ruling to be void ab-initio and thereupon all the provisions of this Act or the rules made thereunder shall apply to the applicant or the appellant as if such advance ruling had never been made:Provided that no order shall be passed under this sub-section unless an opportunity of being heard has been given to the applicant or the appellant.Explanation. - The period beginning with the date of such advance ruling and ending with the date of order under this sub-section shall be excluded while computing the period specified in sub-sections (2) and (10) of section 73 or sub-sections (2) and (10) of section 74.
(2)A copy of the order made under sub-section (1) shall be sent to the applicant, the concerned officer and the jurisdictional officer.