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 34] [Entire Act]

State of Madhya Pradesh - Section

Section 53 in The M.P. Vat Act, 2002

53. Appeal to High Court.

(1)An appeal shall lie to the High Court from every order passed by the Appellate Board, in appeal under [sub-sections (2) and (3)] [Substituted by M.P. Act No. 12 of 2006.] of Section 46 if the High Court is satisfied that the ease involves a substantial question of law.
(2)[ The Commissioner or a dealer, aggrieved by any order referred to in sub-section (1) passed by the Appellate Board, may file an appeal to the High Court and such appeal shall be filed within ninety days from the date of the communication to the dealer or the Commissioner of the order appealed against, in the form of a memorandum of appeal precisely staring therein the substantial question of law involved.] [Substituted by M.P. Act No. 8 of 2007.]
(3)Where the High Court is satisfied that a substantial question of law is involved in any case, it shall formulate the question.
(4)The appeal shall be heard only on the question so formulated and the respondents shall, at the hearing of the appeal, be allowed to argue that the case does not involve such question :Provided that nothing in this sub-section shall be deemed to take away or abridge the power of the Court to hear, for reasons to be recorded, the appeal or any other question of law not formulated by it, if it is satisfied that the case involves such question.
(5)Where an appeal is filed under sub-section (2) by a dealer, such appeal shall not be admitted by the High Court unless fifty percent of the balance due from the dealer after the order passed by the Appellate Board is paid by him.
(6)
(a)The High Court shall decide the question of law so formulated and deliver such judgment thereon containing the grounds on which such decision is founded and may award such costs as it deems lit.
(b)The High Court may determine any issue which-
(i)has not been determined by the Appellate Board; or
(ii)has been wrongly determined by the Appellate Board, by reason of a decision on such question of law as is referred to in sub-section (1).
(c)On delivery of judgment by the High Court, effect shall be given to it by the Officer empowered to assess or re-assess the dealer under Section 20, on the basis of a certified copy of the judgment.
(7)The provisions of the Code of Civil Procedure, 1908 (5 of 1908) relating to appeals to High Court shall, as far as may be, apply in the case of appeals under this section.