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 4] [Entire Act]

State of Gujarat - Section

Section 81 in The Gujarat Value Added Tax Act, 2003

81. Appearance before any authority in proceedings.

(1)Any person, who is entitled or required to attend before any authority in connection with any proceedings under this Act, may attend-
(a)by a personal authorised by him in writing in this behalf, being a relative or a person regularly employed by him; or
(b)by a legal practitioner or Charted Accountant or Cost Accountant who is not disqualified by or under sub-section (2); or
(c)by a sales tax practitioner who possesses the prescribed qualifications and is entered in the list, which the Commissioner shall maintain in that behalf, and who is not disqualified by or under sub-section (2).
(2)The Commissioner may, by order in writing and for reasons to be recorded therein, disqualify for such period as is stated in the order from attending before any such authority, any legal practitioner, Chartered Accountant, Cost Accountant or Sales Tax practitioner-
(a)Who has been removed or dismissed from Government service ; or
(b)Who being a legal practitioner or Chartered Accountant or Cost Accountant is found guilty of misconduct in connection with any proceedings under this Act by an authority empowered to take disciplinary action against the members of the profession to which he belongs; or
(c)Who being a sales tax practitioner is found guilty of such misconduct by the Commissioner.
(3)No order of disqualification shall be made in respect of any particular person unless he has been given a reasonable opportunity of being heard.
(4)Any person against whom an order of disqualification is made under this section may, within one month of the date of communication of such order, appeal to the State Government and the State Government may pass such order in appeal as it may think fit.
(5)The order of the Commissioner shall not take effect until one month of the making thereof when an appeal is preferred, until the appeal is decided.
(6)The Commissioner may at any time suo-motu or on an application made to him in this behalf, revoke any order made against any person under sub-section (2) and thereupon such person shall cease to be disqualified.