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 2] [Entire Act]

State of Karnataka - Section

Section 16 in The Karnataka Tax on Professions, Trades, Callings and Employments Act, 1976

16. Appeals.

(1)Any employer, not being an officer of Government or any person aggrieved by an order of an assessing authority may appeal to the [Joint Commissioner] [Substituted by Act 5 of 1993 w.e.f. 9.11.1992] of the area concerned:[XXX] [Omitted by Act 27 of 2013 w.e.f. 1.04.2013]
(2)The appeal shall be preferred within sixty days of receipt of the demand notice or the order against which the appeal is intended:Provided that the appellate authority may for sufficient cause shown admit an appeal preferred after the period of sixty days aforesaid.
(3)No appeal shall be entertained unless the amount of tax or penalty, or interest not disputed in the appeal has been paid in full.
(4)The appeal shall be in the prescribed form and shall be verified in the prescribed manner.
(5)In disposing of an appeal, the appellate authority may, after giving the appellant a reasonable opportunity of being heard,-
(a)in the case of an order of assessment or penalty,-
(i)confirm, reduce, enhance or annul the assessment or penalty or both;
(ii)set aside the assessment and direct the assessing authority to make a fresh assessment after such further enquiry as may be directed; or
(iii)pass such other orders as it may think fit;
(b)in the case of any other order, confirm, cancel or vary such order.
(6)Every order passed on appeal under this section shall subject to the provisions of sections [8, 17, 18 and 18A] [Substituted by Act 1 of 1985 w.e.f. 9.1.1985], be final.