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 53] [Entire Act]

State of Madhya Pradesh - Subsection

Section 53(6) in The M.P. Vat Act, 2002

(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.