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] [Section 59] [Entire Act]

State of Tamilnadu - Subsection

Section 59(3) in Tamil Nadu Value Added Tax Act, 2006

(3)In disposing of an appeal, the High Court may, after giving the appellant a reasonable opportunity of being heard,-
(a)in the case of an order of assessment-
(i)confirm, reduce, enhance or annul the assessment or penalty or both; or
(ii)set aside the assessment and direct the assessing authority to make a fresh assessment after such further inquiry as may be directed; or
(iii)pass such order as it may think fit; or
(b)in the case of any other order, confirm, cancel or vary such order:
Provided that at the hearing of any appeal, the assessing authority shall have the right to be heard either in person or by a representative.