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 81] [Entire Act]

Andaman and Nicobar Islands - Subsection

Section 81(6) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017

(6)The High Court may determine any issue which-
(a)has not been determined by the Appellate Tribunal;
(b)has been wrongly determined by the Appellate Tribunal, by reason of a decision on such question of law as is referred to in sub-section (1).