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 Himachal Pradesh - Section

Section 44 in The Himachal Pradesh Value Added Tax Act, 2005

44. Tribunal.

- [(1) The State Government shall by notification, establish an appellate tribunal consisting of a Chairperson for the proper discharge of the functions conferred on the Tribunal by or under this Act.] [Sub-section (1) substituted by Act No. 14 of 2009 vide notification No. . LLR-D (6)-20/2009-Leg. Dated 19.9.2009 published in R.H.P. (Extra-ordinary) on 22.9.2009.Previous provisions were as under:- 'The State Government shall by notification, establish an appellate tribunal consisting of a Chairperson and as many members as the Government may, from time to time, deem fit for the proper discharge of the functions conferred on the Tribunal by or under this Act.'][(1-A) The State Government may, by notification, appoint member(s) to the Tribunal as it may deem fit for the discharge of function conferred on the Tribunal by or under this Act.] [Sub-section (1-A) added by Act No. 14 of 2009 vide notification No. . LLR-D (6)-20/2009-Leg. Dated 19.9.2009 published in R.H.P. (Extra-ordinary) on 22.9.2009.]
(2)The Chairperson and the member shall possess such qualification as may be prescribed, and their terms of office shall be such as may be prescribed.
(3)The tenure of the Chairperson and members shall ordinarily be four years which may be extended by the State Government, by such period as it may think fit, but shall not be beyond the age of 62 years in any case.
(4)The salary, allowances and conditions of service of the Chairperson and other members of the tribunal, shall be such as may be prescribed.
(5)[ All cases coming before the tribunal shall be decided in accordance with the procedure as may be prescribed,] [Substituted by Act No. 14 of 2009 vide notification No. . LLR-D (6)-20/2009-Leg. Dated 19.9.2009 published in R.H.P. (Extra-ordinary) on 22.9.2009. Previous provisions were as under:- 'No appeal under sub-section (1) shall be entertained by an Appellate Authority unless such appeal is accompanied by satisfactory period of the payment of the tax (including interest payable) or of the penalty, if any, imposed or both, as the case may be.']
(6)Subject to such conditions and limitations as may be prescribed, the tribunal may award costs and the amount of such costs which remains unpaid after the due date, shall be recoverable from the person ordered to pay the same as arrears of Land Revenue.
(7)The seal of the tribunal and the procedure to be followed by it shall be such as the State Government may prescribe.
(8)The State Government may appoint such officers and officials, as may be required, to assist the tribunal in the discharge of its functions under this Act:[Provided that the cases of the State shall be represented before the tribunal by an officer not below the rank of Excise and Taxation Officer or by the Law Officer.] [Substituted by Act No. 14 of 2009 vide notification No. . LLR-D (6)-20/2009-Leg. Dated 19.9.2009 published in R.H.P. (Extra-ordinary) on 22.9.2009.]