(1)Where a statement of tax deduction at source has been made by a person deducting any sum (hereafter referred to in this section as deductor) under section 200, such statement shall be processed in the following manner, namely:-(a)the sums deductible under this Chapter shall be computed after making the following adjustments, namely:-(i)any arithmetical or in the statement; or(ii)an incorrect claim, apparent from any information in the statement;(b)the interest, if any, shall be computed on the basis of the sums deductible as computed in the statement;(c)[ the fee, if any, shall be computed in accordance with the provisions of section 234E;(d)the sum payable by, or the amount of refund due to, the deductor shall be determined after adjustment of the amount computed under clause (b) and clause (c) against any amount paid under section 200 or section 201 or section 234E and any amount paid otherwise by way of tax or interest or fee;(e)an intimation shall be prepared or generated and sent to the deductor specifying the sum determined to be payable by, or the amount of refund due to, him under clause (d); and(f)the amount of refund due to the deductor in pursuance of the determination under clause (d) shall be granted to the deductor.]Explanation. - For the purposes of this sub-section, "an incorrect claim apparent from any information in the statement" shall mean a claim, on the basis of an entry, in the statement-(i)of an item, which is inconsistent with another entry of the same or some other item in such statement;(ii)in respect of rate of deduction of tax at source, where such rate is not in accordance with the provisions of this Act.