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 Uttar Pradesh - Section

Section 63 in Uttar Pradesh Value Added Tax Act, 2008

63. Staff of the Settlement Commission.

(1)The State Government shall determine the nature and categories of the officers and other employees required to assist the Settlement Commission (hereinafter referred to as the Commission) in the discharge of its functions and provide the Commission with such officers and other employees as it may think fit.
(2)The officers and other employees of the Commission shall discharge their function under the general superintendence of the Chairman.
(3)The salaries and allowances and conditions of service of the officers and other employees of the Commission shall be such as may be determined by the State Government