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 Maharashtra - Section

Section 13 in Maharashtra Settlement of Arrears of Tax, Interest, Penalty or Late Fee Act, 2019

13. Appeals.

(1)An appeal against the order passed under section 12 shall lie to,-
(a)the Deputy Commissioner of Sales Tax, if the order is passed by the authority sub-ordinate to him;
(b)the concerned Joint Commissioner of Sales tax, if the order is passed by the Deputy Commissioner of Sales Tax, concerned.
(2)The appeal shall be filed within sixty days from the date of receipt of the order mentioned in section 12 and no appeal filed thereafter shall be entertained unless the delay is condoned by the authorities mentioned in sub-section (1).