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 86] [Entire Act]

NCT Delhi - Section

Section 74 in The Delhi Value Added Tax Act, 2004

74. Objections.

(1)Any person who is dis-satisfied with-
(a)an assessment made under this Act (including an assessment under section 33 of this Act); or
(b)any other order or decision made under this Act, may make an objection against such assessment, or order or decision, as the case may be, to the Commissioner:
Provided that no objection may be made against a non-appealable order as defined in section 79 of this Act:Provided Further that no objection against an assessment shall be entertained unless the amount of tax, interest or penalty assessed that is not in dispute has been paid [failing which the objection shall be deemed to have not been filed:] [Inserted by DVAT (Amendment) Act, 2005 (5 of 2005), w.e.f. 1-4-2005.][Provided Also that the Commissioner may, after giving to the dealer an opportunity of being heard, may direct the dealer to deposit an amount deemed reasonable, out of the amount under dispute, before such objection is entertained:] [Inserted by Act 8 of 2011, w.e.f. 1-10-2011.]Provided Also that only one objection may be made by the person against any assessment, decision or order:Provided Also that in the case of an objection to an amended assessment, order, or decision, an objection may be made only to the portion amended:[Provided Also that no objection shall be made to the Commissioner against an order made under section 84 or section 85 of this Act if the Commissioner has not delegated his power under the said sections to other Value Added Tax authorities.] [Inserted by DVAT (Second Amendment) Act, 2005 (10 of 2005), w.e.f. 16-11-2005.]
(2)A person who is aggrieved by the failure of the Commissioner to reach a decision or issue any assessment or order, or undertake any other procedure under this Act, within six months after a request in writing was served by the person, may make an objection against such failure.
(3)An objection shall be in writing in the prescribed form and shall state fully and in detail the grounds upon which the objection is made.
(4)The objection shall be made-
(a)in the case of an objection made under sub-section (1) of this section, within two months of the date of service of the assessment, or order or decision, as the case may be; or
(b)in the case of an objection made under sub-section (2) of this section, no sooner than six months and not later than eight months after the written request was served by the person:
PROVIDED that where the Commissioner is satisfied that the person was prevented by sufficient cause from lodging the objection within the time specified, he may accept an objection within a further period of two months.
(5)The Commissioner shall conduct its proceedings by an examination of the assessment, or order or decision, as the case may be, the objection and any other document or information as may be relevant:PROVIDED that where the person aggrieved, requests a hearing in person, the person shall be afforded an opportunity to be heard in person.
(6)Where a person has requested a hearing under sub-section (5) of this section and the person fails to attend the hearing at the time and place stipulated, the Commissioner shall proceed and determine the objection in the absence of the person.
(7)Within three months after the receipt of the objection, the Commissioner shall either-
(a)accept the objection in whole or in part and take appropriate action to give effect to the acceptance (including the remission of any penalty assessed either in whole or in part); or
(b)refuse the objection or the reminder of the objection, as the case may be,
and in either case, serve on the person objecting, a notice in writing of the decision and the reasons for it, including a statement of the evidence on which it is based:PROVIDED that where the Commissioner within three months of the making of the objection notifies the person in writing, he may continue to consider the objection for a further period of two months:PROVIDED FURTHER that the person may, in writing, request the Commissioner to delay considering the objection for a period of up to three months for the proper preparation of its position, in which case the period of the adjournment shall not be counted towards the period by which the Commissioner shall reach his decision.
(8)Where the Commissioner has not notified the person of his decision within the time specified under sub-section (7) of this section, the person may serve a written notice requiring him to make a decision within fifteen days.
(9)If the decision has not been made by the end of the period of fifteen days after being given the notice referred to in sub-section (8) of this section, then, at the end of that period, the Commissioner shall be deemed to have allowed the objection.
(10)Where on the date of commencement of this Act a dispute under Delhi Sales Tax Act, 1975 (43 of 1975) has been pending before a sales tax authority referred to in section 9 of the Delhi Sales Tax Act, 1975 (43 of 1975), the dispute shall be disposed of within a period of [ten] [Substituted for 'eight' by DVAT (Amendment) Act, 2013 (1 of 2013), dated, 28-3-2013, w.e.f. 31-3-2013.] years from the date of the commencement of this Act.
(11)Where the dispute referred to in sub-section (10) of this section has not been decided within the time required, the dispute shall be deemed to have been resolved in favour of the dealer.