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 Gujarat - Section

Section 4 in Gujarat Value Added Tax Rules, 2006

4. Qualification of members of Tribunal and terms of office.

(1)Every member of the Tribunal either shall be a person who -
(a)has been a High Court Judge, or
(b)has been a District Judge, or
(c)is qualified for appointment as a High Court Judge or a District Judge and has held judicial office for not less than ten years, or
(d)is a Chartered Accountant and has practiced as such for not less than ten years, or
(e)has been in practice as an advocate for not less than ten years, or
(f)has served in the Sales Tax Department in the rank not lower than that of a Joint Commissioner for a period not less than three years, or
(g)has experience of taxation matters and having held position not below the rank of Joint Secretary to the Government:
Provided that where a member who has been High Court Judge, he shall be the President of the Tribunal.
(2)A member of the Tribunal shall hold office until he attains the age of sixty-five years:Provided that where member of the Tribunal is of a rank of High Court Judge, the Government may extend the age limit by a maximum of two years for such member.
(3)A member of the Tribunal may on the expiry of his term of his office, be eligible for re-appointment.
(4)A member of the Tribunal may at any time in writing addressed to the State Government resign his office and his resignation shall take effect from the date on which it is accepted.