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]

Union of India - Section

Section 23 in Code on Social Security, 2020

23. Appeal to Tribunal.

(1)Any person aggrieved by an order passed by any authority in regard to the following matters may prefer an appeal to the Tribunal constituted by the Central Government, namely: -
(a)determination and assessment of dues under section 125 relating to Chapter III; and
(b)levy of damages under section 128 relating to Chapter III.
(2)Every appeal under sub-section (1) shall be filed in such form and manner, within such time and accompanied by such fees as may be prescribed by the Central Government.
(3)No appeal under clause (a) of sub-section (1) by the employer shall be entertained by the Tribunal unless he has deposited with Social Security Organisation concerned twenty-five per cent. of the amount due from him as determined by an officer under section 125.
(4)The Tribunal shall endeavour to decide the appeal within a period of one year from the date on which the appeal has been preferred.